High Court Kerala High Court

Paikkattchali Saidalavi vs The State Of Kerala on 19 July, 2007

Kerala High Court
Paikkattchali Saidalavi vs The State Of Kerala on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4374 of 2007()


1. PAIKKATTCHALI SAIDALAVI, S/O.
                      ...  Petitioner
2. NAGERI NAJEEBULLA, S/O. ABOOBACKER,

                        Vs



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

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/07/2007

 O R D E R
                               R.BASANT, J.

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

                            B.A.No.4374 of 2007

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

                  Dated this the 19th  day of July 2007


                                   O R D E R

Application for anticipatory bail. Petitioners are accused 1

and 2 in a crime registered under Sections 307 and 353 I.P.C.

The crux of the allegations is that enraged by the conduct of the

de facto complainant, who in his capacity as village officer, was

attempting to interpose the commission of an offence – illicit

transportation of sand, the petitioners obstructed him in the

discharge of his duties and pushed him into the river where

strong current was flowing, with an intention to cause his death.

The alleged incident took place on 26/6/2007. Crime has been

registered. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. Totally false and

vexatious allegations are being raised. There was an exchange

of words and the official, who had questionable motives in his

attempt to seize a boat, had accidentally fallen into the water, it

is submitted.

B.A.No.4374/07 2

3. The learned Public Prosecutor opposes the

application. The available indications point to the guilt of the

accused. There is absolutely no justification to invoke the

equitable discretion under Section 438 Cr.P.C now, submits the

learned Public Prosecutor.

4. Having considered all the relevant inputs, I am of the

opinion that there is merit in the opposition by the learned

Public Prosecutor. I do not find any circumstances which

would justify invocation of the extraordinary equitable discretion

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

petitioners must appear before the learned Magistrate or the

investigating officer and seek regular bail in the normal and

ordinary course.

5. In the result, this petition is dismissed. Needless to

say, if the petitioners surrender before the investigating officer

or the learned Magistrate and apply 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, in accordance with law and expeditiously.






                                                       (R.BASANT, JUDGE)

jsr

             // True Copy//          PA to Judge


B.A.No.4374/07    3


B.A.No.4374/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007