High Court Kerala High Court

Aboobacker vs State Of Kerala on 29 November, 2007

Kerala High Court
Aboobacker vs State Of Kerala on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7150 of 2007()


1. ABOOBACKER, S/O. ABDULLA,
                      ...  Petitioner
2. SAINUDDIN, S/O. ALI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :29/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                    B.A.No. 7150 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 29th day of November, 2007

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 1 and 2 in a crime registered alleging offences

punishable, inter alia, under Sections 324 and 308 r/w. 149 I.P.C.

There is a dispute between two groups relating to the

administration of a Mosque. The precise dispute is about the

appointment of a Musaliar. On account of this animosity the

petitioners, along with others, were allegedly members of an

unlawful assembly, tho attacked the victim and caused injuries on

him. The alleged occurrence took place on 1.11.2007. Crime

was registered. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. They were not aggressors,

but were victims of aggression. A counter case has also been

registered. Wooden reapers are the weapons allegedly used by

B.A.No. 7150 of 2007
2

the petitioners. In the counter case, the defacto complainant who has

been arrayed as accused, as also others used stones to commit the

offence. According to the learned counsel for the petitioners, the

allegation under Section 308 I.P.C. only reveals the prejudice and bias

of the Investigating Officer. There is no reason to include Section 308

I.P.C. That has been included only to ensure maximum vexation and

harassment to the petitioners. It is prayed that directions under Section

438 Cr.P.C. may be issued in favour of the petitioners.

3. The learned Prosecutor has read to me the nature of injuries

described in the wound certificate. He concedes that there is a counter

case. The learned Prosecutor does not oppose the application, but only

submits that appropriate conditions may be imposed in the interest of a

fair, efficient and expeditious investigation.

4. Having considered all the relevant inputs, I am persuaded to

agree that directions under section 438 Cr.P.C. can be issued in favour

of the petitioners.

5. In the result:

(1) This application is allowed.

B.A.No. 7150 of 2007
3

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioners shall surrender before the learned Magistrate

on 6.12.2007 at 11 a.m. The learned Magistrate shall release the

petitioners on regular bail on condition that they execute bonds

for Rs.25,000/- (Rupees twenty five thousand only) each with two

solvent sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m. and 3

p.m. on 7.12.07 and 8.12.2007. During this period, the investigators

shall be at liberty to interrogate the petitioners in custody and take all

necessary steps in connection with the investigation. Thereafter they

shall appear before the Investigating Officer on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of one month and

subsequently as and when directed by the Investigating Officer in

writing to do so.

B.A.No. 7150 of 2007
4

(c) If the petitioners do not appear before the learned Magistrate

as directed in clause (1) above, these directions shall lapse on 6.12.07

and the police shall be at liberty thereafter to arrest the petitioners and

deal with them in accordance with law.

(d) If the petitioners were arrested prior to their surrender on

6.12.2007 as directed in clause (1) above, they shall be released on

bail on their executing bonds for Rs.25,000/- each without any surety

undertaking to appear before the learned Magistrate on 6.12.2007.

(R. BASANT)
Judge

tm