High Court Kerala High Court

Mangattu Susheela vs The Excise Inspector on 1 August, 2007

Kerala High Court
Mangattu Susheela vs The Excise Inspector on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4649 of 2007()


1. MANGATTU SUSHEELA, W/O LAKSHMANAN,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.V.A.SATHEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/08/2007

 O R D E R
                                    R.BASANT, J

                        = = = = = = = = = = = = =

                              B.A.No.4649 of 2007

                       = = = = = = = = = = = = = =


                     Dated this the 1st day of August, 2007


                                        ORDER

Application for anticipatory bail. The petitioner, a woman was

allegedly found in possession of 12 litres of wash on 21.02.05. The

alleged recovery was from the personal possession of the petitioner.

The seizure mahazar and occurrence report show the name of the

petitioner as the accused. As there was no woman officials in the

detecting party the petitioner could not be arrested. Investigation is

complete. Final report has already been filed. The petitioner has not

been arrested. The petitioner apprehends imminent arrest. After

cognizance was taken, the learned Magistrate has issued coercive

processes against the petitioner. It is prayed that anticipatory bail may

be granted to the petitioner. In these circumstances, appropriate

directions may be issued under section 438 Cr.P.C, prays the learned

counsel for the petitioner.

2. After the decision in Bharat Chaudhary v. State of

Bihar [A.I.R 2003 S.C 4662], it is trite that powers under Section 438

Cr.P.C can be invoked in favour of a person who apprehends arrest in

execution of a non bailable warrant issued by a court in a pending

proceedings. But even for that, sufficient and satisfactory reasons

B.A.No.4649 of 2007 2

must be shown to exist. I am not persuaded in the facts and

circumstances of this case to conclude that any such reasons exist.

3. In the facts and circumstances of the case, I find absolutely

no features which would justify the invocation of the extraordinary

equitable discretion under Section 438 Cr.P.C. This is a fit case where

the petitioner must appear before the learned Magistrate or the

Investigating Officer and seek regular bail in the normal and ordinary

course.

4. This application is, in these circumstances, dismissed. I

may hasten to observe that if the petitioner appears before the learned

Magistrate and applies for bail after giving sufficient prior notice to the

Prosecutor in charge of the case, the learned Magistrate must proceed

to pass appropriate orders on merits and expeditiously – on the date of

surrender itself, unless there are compelling reasons. Needless to

say, the learned Magistrate has to take into account all the

circumstances including the fact that the petitioner is a woman, that

the investigation is already complete and that petitioner though

available for arrest had not been arrested earlier.





                                                           (R.BASANT, JUDGE)

sj                          /true copy/-


                                                                      P.A.to Judge