High Court Kerala High Court

Karuppa Swamy @ Swamy vs The Forest Range Officer on 5 March, 2010

Kerala High Court
Karuppa Swamy @ Swamy vs The Forest Range Officer on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 441 of 2010()


1. KARUPPA SWAMY @ SWAMY, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE FOREST RANGE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/03/2010

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 441 of 2010
                   ---------------------------
             Dated this the 5th day of March, 2010

                          O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The petitioner

is accused No.4 in O.R. No.24/2009 of Aryankavu Forest

Range, Kollam.

2. The offences alleged against the petitioner are

under Sections 2(2), 31(a), 39(1)(b), 49A, 49 B, 50 and 51 of

the Wild Life Protection Act.

3. The prosecution case is that on 23/12/2009, a

reliable information was received in the forest range office

that the leopard skin was being kept for sale in the house of

accused No.1. The forest officials went to the house of

accused No.1. On a search conducted therein, the leopard skin

was found. Accused No.1 was taken into custody. He stated

that the leopard skin was entrusted to him by the second

accused. Accused No. 2 was arrested. His version was that

accused No.4 had entrusted the leopard skin to him for

B.A. No. 441 /2010
2

dealing with the same. The petitioner is accused No.4 and he

apprehends arrest.

4. The offences alleged against the accused are grave in

nature. In the offences of this nature, it is not proper to grant

anticipatory bail, unless the court is satisfied that the person is

either falsely implicated or that there is mistaken identity or that

there are other circumstances indicating that the petitioner is not

involved in the offence. On the other hand, if prima facie

materials are shown to exist to show the complicity of the

petitioner in the offence, the discretionary relief under Section

438 of the Code of Criminal Procedure cannot be granted in

favour of the petitioner in such cases.

5. After having heard the learned counsel for the

petitioner and the learned Public Prosecutor, I am of the view

that there are prima facie materials to indicate that the petitioner

is also involved in the offence. In the facts and circumstances of

the case, I am not inclined to grant the discretionary relief under

Section 438 of the Code of Criminal Procedure in favour of the

petitioner. Custodial interrogation of the petitioner may be

B.A. No. 441 /2010
3

required in the case. If anticipatory bail is granted to the

petitioner, it would adversely affect the proper investigation of

the case.

For the aforesaid reasons, the Bail application is dismissed.

K.T. SANKARAN, JUDGE

scm