High Court Kerala High Court

Sajeev vs State Of Kerala on 7 March, 2008

Kerala High Court
Sajeev vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1391 of 2008()


1. SAJEEV, AGED 40 YEARS,
                      ...  Petitioner
2. JYOTHISH, AGED 33 YEARS,
3. MANOJ, AGED 30 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.N.C.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.1391 of 2008
                    ----------------------------------------
           Dated this the 7th day of March 2008

                               O R D E R

Application for anticipatory bail. Petitioners are accused 1

to 3. Altogether there are 18 accused persons – three named

and fifteen others. The petitioners are the three accused

persons named in the F.I.R. The incident took place at 7.30 a.m

on 09/02/2008. The miscreants had allegedly trespassed into a

tea shop run by the victim and his brother. Both the de facto

complainant and his brother had suffered injuries. Personal

animosity is the alleged motive. Crime is being investigated for

offences punishable inter alia under Sections 326 and 452 read

with 149 I.P.C. The petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners prays that

directions under Section 438 Cr.P.C may be issued in their

favour. The petitioners are in noway responsible for the offence.

Because of prior animosity, false allegations have been raised

against them, it is submitted.

3. The learned Public Prosecutor opposes the

application. He submits that all the available indications clearly

point to the culpability of the petitioners. There is no reason at

this stage to assume that the allegations are incorrect, false or

B.A.No.1391/08 2

raised vexatiously. In any view of the matter, there are no

circumstances justifying the invocation of the extraordinary

equitable discretion under Section 438 Cr.P.C.

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

in the opposition by the learned Public Prosecutor. I am satisfied

that there are no features in this case which would justify

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 petitioner must appear before

the investigating officer or the learned Magistrate having

jurisdiction and then seek regular bail in the normal and

ordinary course.

5. In the result, this petition is dismissed. Needless to

say, 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, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr  // True Copy//       PA to Judge

B.A.No.1391/08    3

B.A.No.1391/08    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007