High Court Kerala High Court

Sameer @ Bava vs The State Of Kerala on 4 February, 2008

Kerala High Court
Sameer @ Bava vs The State Of Kerala on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 656 of 2008()


1. SAMEER @ BAVA, S/O.YOOSAF,
                      ...  Petitioner
2. SHIHAB, S/O.HAMZA, CHANDRAKUZHIYIL

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/02/2008

 O R D E R
                                  R.BASANT, J

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

                             B.A.No.656 of 2008

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

                Dated this the 4th day of February, 2008



                                       ORDER

Application for anticipatory bail. Petitioners are accused 5

and 6. When the defacto complainant/informant/Circle Inspector

inspected a premises on 08.01.08, the petitioners herein were

allegedly seen engaged in the activity of running a brothel.

Accused 1 to 4 are women who were allegedly employed by the

petitioners as sex workers in such brothel. The premises have

been taken on lease by the 5th accused. Petitioners who were

available at the scene had allegedly taken to their heels on seeing

the detecting police party. Accused 1 to 4 were arrested and

enlarged on bail. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the allegations are totally incorrect and unsustainable. Even

assuming the allegations to be correct, the detection and the

consequent proceedings are without any authority as the

detecting officer, a Sub Inspector, is not notified under the

B.A.No.656 of 2008 2

relevant provisions of the Immoral Traffic Preventiuon Act and he

is hence not competent to conduct such a raid/search, it is

submitted.

       3.     The     learned   Public   Prosecutor                  opposes   the


application.     The  learned   Public   Prosecutor    submits   that   the


argument is built on a wrong and factually incorrect premise.

The detecting Officer is not a Sub Inspector of Police, but is a

Circle Inspector of Police, who, as per the notification, is legally

competent to conduct search/raid of the premises while taking

action under the Immoral Traffic (Prevention) Act.

4. I have considered all the relevant inputs. The learned

Public Prosecutor confirms from the case diary and the F.I.R

that the detecting officer was not a S.I, but was a C.I of the area

concerned. In these circumstances, I do not find any merit in

that contention regarding the competence of the detecting officer

who detected the crime.

5. Though it is contended that there is no worthwhile and

sustainable allegations against accused 5 and 6, I take note of

the submission of the learned Public Prosecutor that accused 5

B.A.No.656 of 2008 3

had taken the building on lease as per a written agreement and

that accused 5 and 6, who were present at the scene and were

actually running the illegal activity, had taken to their heels when

the detecting officer reached the scene. I am, in any view of the

matter, not satisfied that there are any features which can justify

or warrant the invocation of the extraordinary equitable

discretion under Section 438 Cr.P.C. This, I agree with the

learned Public Prosecutor, is a fit case where the petitioners

must appear before the Investigating Officer or the learned

Magistrate having jurisdiction and then seek regular bail.

6. This application is, in these circumstances, dismissed,

but I may hasten to observe that 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 and expeditiously.

(R.BASANT, JUDGE)

rtr/-

B.A.No.656 of 2008 4