High Court Kerala High Court

Shibu vs State Of Kerala on 2 July, 2007

Kerala High Court
Shibu vs State Of Kerala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3977 of 2007()


1. SHIBU, AGED 34, S/O.RAGHU, RAMANVILASOM,
                      ...  Petitioner
2. PREM, AGED 28, S/O.SURENDRAN,
3. BAIJU STEPHAN, AGED 30, S/O.STEPHEN,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2007

 O R D E R
                                 R.BASANT, J.

                              ----------------------

                            B.A.No. 3977 of 2007

                        ----------------------------------------

                   Dated this the 2nd  day of July 2007




                                   O R D E R

Application for anticipatory bail. The petitioners are

accused 1 to 3. They face allegations under Sections 353 and

294(b) read with 34 I.P.C. The crux of the allegations raised

against the petitioners is that they, who were proceeding on a

motor cycle, assaulted an Assistant Sub Inspector of Police on

duty who wanted to restrain the petitioners from proceeding

further along a public road in the light of a procession which was

to take place. The petitioners allegedly became furious when

they were asked not to proceed. One of them allegedly shouted,

abusive and obscene words and pushed away the hand of the

police officer who tried to restrain them. Thereupon, a crime

was registered against these persons showing the number of the

motor cycle. Later, the petitioners were ascertained as the

accused and necessary report to that effect was given.

Investigation is in progress. The petitioners apprehend

imminent arrest.

B.A.No.3977/07 2

2. The learned counsel for the petitioners submits that

the allegations are totally false. The incident did not take place

in the manner alleged by the complainant at all. There was a

procession and the traffic was being unjustifiably obstructed by

the police. On that aspect, there was a wordy altercation. The

present crime has hence been raised by the A.S.I against the

petitioners.

3. The application is opposed by the learned Public

Prosecutor. The learned Public Prosecutor submits that there

are no circumstances justifying the invocation of the jurisdiction

under Section 438 Cr.P.C. There is absolutely no mala fides

involved as can be seen by the registration of the F.I.R wherein

the number of the motor cycle and not the name of the accused

is shown.

4. I find merit in the opposition by the learned Public

Prosecutor. I do not find any reason to permit the petitioners to

arm themselves with an order of anticipatory bail. I am satisfied

that, in the facts and circumstances of this case, to allay the

apprehension of physical harm and torture, the petitioners can

be given an opportunity to appear before the learned Magistrate

B.A.No.3977/07 3

and seek regular bail in the ordinary course. The possibility of

their being arrested and detained in police custody before they

get an opportunity to approach the learned Magistrate for bail

can be so avoided in the peculiar facts and circumstances of this

case.

5. In the result, this petition is allowed. The following

directions are issued under Section 438 Cr.P.C.

i) Petitioners shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 09/07/2007.

ii) The petitioners may apply for bail after giving

sufficient prior notice to the Prosecutor in charge of the case.

The learned Magistrate must thereafter, proceed to pass

appropriate orders on merits, in accordance with law and on the

date of surrender itself.

(R.BASANT, JUDGE)

jsr

B.A.No.3977/07 4

B.A.No.3977/07 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007