High Court Kerala High Court

Manoj Mani M.A. vs State Of Kerala on 16 July, 2007

Kerala High Court
Manoj Mani M.A. vs State Of Kerala on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3546 of 2007(M)


1. MANOJ MANI M.A., AGED 28 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/07/2007

 O R D E R






                              R. BASANT, J.

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

                        B.A. NO. 3546  OF  2007

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

               Dated this the   16th   day of July, 2007



                                  ORDER

Application for anticipatory bail. The petitioner faces

allegations, inter alia, under Sec.308, 452 and 324 of the IPC.

Investigation is now complete. Final report has already been

filed. The petitioner apprehends arrest now in execution of a

non-bailable warrant of arrest issued by the learned

Magistrate. The learned counsel for the petitioner submits

that the petitioner is absolutely innocent. The allegation

under Sec.308 of the IPC has been unnecessarily included only

to ensure that the petitioner is detained in custody for as long

a period as possible. In fact, cognizance was taken initially

for offences triable by a Magistrate. But it has now been

allegedly realised that the final report makes an allegation

under Sec.308 of the IPC also. The case numbered as C.C. now

has been re-numbered as C.P.

B.A. NO. 3546 OF 2007 -: 2 :-

2. The learned counsel for the petitioner submits that the

injury suffered is simple. The allegation under Sec.308 of the

IPC has been included with the transparent purpose of vexation

and harassment. Only to ensure that the petitioner will not get

bail from the learned Magistrate, such an allegation has been

included. In these circumstances, it is submitted that relying on

the decision in Bharat Chaudhary and another v. State of

Bihar – AIR 2003 SC 4662 anticipatory bail may be granted to

the petitioner.

3. The learned Public Prosecutor does not seriously oppose

the application. The learned Public Prosecutor submits that the

investigation is now complete. Subject to appropriate conditions

the petitioner can be granted anticipatory bail. Custodial

interrogation is not necessary now.

4. I am satisfied, in these circumstances, that directions

under Sec.438 of the Cr.P.C. can be issued in favour of the

petitioner. Notwithstanding the fact that the final report has

been filed, the inclusion of the offence under Sec.308 of the IPC

B.A. NO. 3546 OF 2007 -: 3 :-

subsequently does persuade me to take that view. Appropriate

directions can, of course, be issued in the interests of a fair and

exhaustive investigation.

5. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioner shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 23/7/07. He shall

be released on regular bail on his executing a bond for

Rs.50,000/- with two solvent sureties each for the like sum to the

satisfaction of the learned Magistrate.

(ii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 24/7/07 and thereafter as and when directed by

the Investigating Officer in writing to do so.

(iii) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioner and deal with him in accordance with law as

B.A. NO. 3546 OF 2007 -: 4 :-

if those directions were not issued at all;

(iv) If the petitioner were arrested prior to his surrender

on 23/7/07 as directed in clause (i) above, he shall be released on

his executing a bond for Rs.25,000/- without any sureties

undertaking to appear before the learned Magistrate on 23/7/07.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

B.A. NO. 3546 OF 2007 -: 5 :-