High Court Kerala High Court

Kabeer vs State Of Kerala on 25 February, 2008

Kerala High Court
Kabeer vs State Of Kerala on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1010 of 2008()


1. KABEER, S/O. ABOOBACKER
                      ...  Petitioner
2. YOUNIS,S/O,. FASAL,

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/02/2008

 O R D E R
                            R. BASANT, J.

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

                        B.A. No.1010  of   2008

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

            Dated this the  25th  day of  February, 2008


                                 ORDER

Application for anticipatory bail. The petitioners are

accused 2 and 3. Altogether, there are 10 accused persons.

The petitioners, along with the co-accused, were found under

suspicious circumstances on 19/1/08. Their presence under

suspicious circumstances aroused doubts in the mind of the

detecting officer that the offence under Sec.399 of the IPC is

committed by them. He could apprehend only one of the

accused persons. He was already arrested and has been

enlarged on regular bail as per the order dated 11/2/08 in B.A.

No.801/08. Investigation is in progress. The petitioners have

not been arrested so far. The petitioners apprehend imminent

arrest.

2. The learned counsel for the petitioners submits that

B.A. No.1010 of 2008 -: 2 :-

the petitioners are absolutely innocent. In any view of the

matter, it may not be held that the petitioners are guilty of any

offence under Sec.399 of the IPC. No specific allegations of

criminal antecedents are raised against the petitioners, it is

submitted. In any view of the matter, the petitioners may now

be granted anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the application.

Custodial interrogation of the petitioners is absolutely essential

for a proper investigation of the case. The petitioners do not

deserve the invocation of the extraordinary equitable discretion

under Sec.438 of the Cr.P.C. in their favour, submits the learned

Public Prosecutor.

4. Having considered all the relevant inputs, I find merit in

the opposition by the learned Public Prosecutor. I am unable to

perceive any features in this case that can justify or warrant the

invocation of the jurisdiction under Sec.438 of the Cr.P.C. This,

I agree with the learned Public Prosecutor, is an eminently fit

case where the petitioners must surrender before the

Investigating Officer or the learned Magistrate having

jurisdiction and then seek regular bail in the usual and normal

course.

5. In the result, this bail application is dismissed; but with

B.A. No.1010 of 2008 -: 3 :-

the observation that if the petitioners surrender before the

Investigating Officer or the learned Magistrate and seek 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.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge