High Court Kerala High Court

Shibu vs State Of Kerala on 22 January, 2008

Kerala High Court
Shibu vs State Of Kerala on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 305 of 2008()


1. SHIBU, S/O RAVI,
                      ...  Petitioner
2. SYAM RAJ, S/O KUNJUKRISHNA PILLAI,
3. VIJAYA KUMAR @ BIJU PILLAI,
4. SAJU, S/O RAJU,
5. RAJU, S/O KANNAN,
6. RAJENDRAN, S/O KANNAN,

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.G.RADHAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/01/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                     B.A. No. 305 OF 2008
           -------------------------------------------------
         Dated this the 22nd day of January, 2008

                              ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 6. Altogether, there are 6 accused persons. The

alleged incident took place on 25/11/07. The injured/the de

facto complainant, was immediately taken to the Doctor and to

the Doctor it is alleged that the injuries were suffered when he

was attacked with sticks. The assailants are not named in the

wound certificate. Long later, on 13/12/07 the First

Information Statement is lodged raising allegations against six

specified persons i.e., the petitioners herein. The delay is

sought to be explained with the reason that there was a talk of

settlement which did not fructify. All the petitioners are

named in the F.I.R. The alleged motive is some incident which

had taken place about a year back. Investigation is in

B.A. No. 305 OF 2008 -: 2 :-

progress. The petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

convenient allegations have been raised belatedly against the

petitioners. No incident, as alleged, had taken place. On

account of political animosity, the petitioners are being arrayed

as accused without any justification. The petitioners may, in

these circumstances, be granted anticipatory bail. The wound

certificate clearly shows that the de facto complainant had

consumed alcohol when he was taken to the hospital after the

incident, points out the learned counsel for the petitioners.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the delay in lodging

the F.I.R. cannot be reckoned as a sufficient reason to warrant

invocation of the extraordinary equitable discretion under

Sec.438 of the Cr.P.C. The petitioners may be directed to

surrender before the learned Magistrate and seek regular bail in

the ordinary course, submits the learned Public Prosecutor.

4. I have considered all the relevant inputs. I take note of

the fact that there is gross and long unexplained delay in the

filing of the F.I.R. The reason urged that there was an attempted

settlement does not at the moment carry conviction. The

contention of the petitioners that they have been conveniently

B.A. No. 305 OF 2008 -: 3 :-

brought into array of the accused while there was no allegations

whatsoever against them for more than 15 days after the

incident does appeal to me. I am satisfied that anticipatory bail

can be granted to the petitioners after safeguarding the interests

of a proper investigation by imposing appropriate conditions.

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

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

the petitioners:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 29/1/08. They shall

be released on regular bail on their executing bonds for

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

to the satisfaction of the learned Magistrate.

(ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m.

and 3 p.m. on 30/1/08 and 31/1/08. During this period the

Investigator shall be at liberty interrogate the petitioners in

custody and take all necessary steps for the proper conduct of

the investigation. Thereafter the petitioners shall appear before

the Investigating Officer on all Mondays and Fridays between

10 a.m. and 12 noon for a period of one month. Subsequently,

they shall so make themselves available for interrogation before

B.A. No. 305 OF 2008 -: 4 :-

the Investigating Officer as and when directed by the

Investigating Officer in writing to do so.

(iii) If the petitioners do 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 petitioners and deal with them in accordance with law

as if these directions were not issued at all;

(iv) If the petitioners were arrested prior to their surrender

on 29/1/08 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.50,000/- each without any

sureties undertaking to appear before the learned Magistrate on

29/1/08.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

B.A. No. 305 OF 2008 -: 5 :-