High Court Kerala High Court

Swaraj.C.K vs State Of Kerala on 29 August, 2008

Kerala High Court
Swaraj.C.K vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3293 of 2008()


1. SWARAJ.C.K, S/O.ARAVINDAKSHAN NAMBIAR,
                      ...  Petitioner
2. DILEEP.T., S/O.KRISHNAN, AGED 21 YEARS,
3. VIPIN KUMAR V., S/O REVEENDRAN,
4. SURESH KUMAR, S/O MUTHU NAIR,
5. SHIBU T.S.,S/O KUNHIRAMAN,
6. PRASANTH P, S/O VIJAYAN NAIR,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.3293 of 2008
            -------------------------------------------------
          Dated this the 29th day of August, 2008

                               ORDER

The petitioners face allegations in a crime registered

alleging offences punishable, inter alia, under Sec.3(1)(xi) of

the Scheduled Castes/Scheduled Tribes (Prevention of

Atrocities) Act. A crime has been registered. Investigation is

in progress. The petitioners have not been arrested so far.

They apprehend imminent arrest.

2. According to the learned counsel for the petitioners,

the petitioners are absolutely innocent. False and vexatious

allegations have been raised against them under Sec.3(1)(xi) of

the Scheduled Castes/Scheduled Tribes (Prevention of

Atrocities) Act. All other offences are bailable offences.

3. Considering the nature of the allegations, the

petitioners cannot move the superior courts for anticipatory

Crl.M.C. No.3293 of 2008 -: 2 :-

bail in view of Sec.18 of the Scheduled Castes/Scheduled Tribes

(Prevention of Atrocities) Act. The petitioners are willing to

surrender before the learned Magistrate and seek regular bail.

But they apprehend that the offence being the one triable

exclusively by a Special Judge/Sessions Court under Sec.14 of

the Scheduled Castes/Scheduled Tribes (Prevention of Atrocities)

Act, the learned Magistrate may not consider their applications

for regular bail on merits, in accordance with law, expeditiously

and favourably. In these circumstances, it is prayed that

appropriate directions may be issued under Sec.482 Cr.P.C.

4. I find no merit in the apprehension aired by the learned

counsel for the petitioners. In the decision reported in Alice

George v. Deputy Superintendent of Police (2003 (1) KLT

339) sufficient general directions on this aspect have already

been issued to ensure expeditious consideration of an application

for regular bail filed by a person who chooses to surrender

before the learned Magistrate. No special or specific directions

are necessary.

5. It is by now trite and this Court has repeated the said

proposition in the decisions reported in Ali v. State of Kerala

(2000 (2) K.L.T. 280); Shanu v. State of Kerala (2000 (3)

K.L.T. 452); Krishnakumar v. State of Kerala (2005 (1) K.L.D.

Crl.M.C. No.3293 of 2008 -: 3 :-

(Cri) 42 and P.P. Kader v. State of Kerala (2005 (1) K.L.D.

(Cri) 250) that notwithstanding the fact that the offences are

triable by a Court of Session, the Magistrate is obliged to

consider the application for bail on merits. In the facts and

circumstances of this case, I am satisfied that the interests of

justice will be served eminently by issue of a direction to the

learned Magistrate to consider the applications for bail to be

filed by the petitioners on their surrender before the learned

Magistrate – of course, after giving sufficient prior notice to the

Prosecutor-in- charge, expeditiously – on the date of surrender

itself and in the light of the decisions referred above.

5. This Crl.M.C. is, in these circumstances, dismissed with

the above specific observations/directions.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge