High Court Kerala High Court

Shafeeq.M vs State Of Kerala on 13 December, 2007

Kerala High Court
Shafeeq.M vs State Of Kerala on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7664 of 2007()


1. SHAFEEQ.M.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. KANNUR CITY POLICE STATION,REP. BY

                For Petitioner  :SRI.K.RAJESH SUKUMARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/12/2007

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                       B.A.No.7664 of 2007
                      -------------------------------------
            Dated this the 13th day of December, 2007

                                  ORDER

Application for anticipatory bail. Petitioner faces allegations

in a crime registered under Section 393 I.P.C. The crux of the

allegation against the petitioner is that he attempted to snatch

away the bag containing currency notes which the defacto

complainant, a pygmy deposit collector of a bank, a woman, was

carrying with her. The alleged incident took place on the evening

of 10.11.07. Complaint was lodged on the next day before the

police. Crime has been registered. Investigation is in progress.

The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. False allegations have been

raised against the petitioner because of political animosity, it is

urged.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the materials show

that there was an attempt to snatch away the bag containing

B.A.No.7664 of 2007 2

currency notes of the defacto complainant, a woman. She was

able to identify the miscreant, who was known to her, when she

lighted a torch. No independent eye witness has been traced so

far. But there is nothing to doubt or suspect the version of the

defacto complainant. In these circumstances, the petitioner may

not, at any rate, be granted anticipatory bail. He may be

directed to surrender before the Investigating Officer or the

learned Magistrate having jurisdiction and then seek regular bail,

submits the learned Public Prosecutor.

4. A contention raised by the learned counsel for the

petitioner is that political animosity is prompting the defacto

complainant to make false allegations against the petitioner. In

fact, I have gone through the petition. There is not even an

assertion that the petitioner belongs to or he is an active worker

of any political party. Admittedly the defacto complainant lady

has no political leadings. Her husband is alleged to be a political

worker. There is nothing to show that the husband of the defacto

complainant or the petitioner is such an important political

functionary as to justify the contention that a totally false and

B.A.No.7664 of 2007 3

vexatious allegation is being invented against the petitioner to

vex and harass the petitioner. I am not satisfied that there are

any circumstances in this case which can justify or warrant the

invocation of the extraordinary equitable discretion under Section

438 Cr.P.C. This, I am satisfied, is a fit case where the petitioner

must appear before the learned Magistrate having jurisdiction or

the Investigating Officer and then seek bail in the regular and

ordinary course.

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

but I may hasten to observe that if the petitioner surrenders

before the Investigating Officer or 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.

(R.BASANT, JUDGE)
rtr/-