High Court Kerala High Court

Nishad vs State Of Kerala on 1 January, 2008

Kerala High Court
Nishad vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 8086 of 2007()


1. NISHAD, AGED 26,
                      ...  Petitioner
2. MUKUNDAN, AGED 34 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.I. OF POLICE,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/01/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                       B.A.No.8086 of 2007
                      -------------------------------------
              Dated this the 1st day of January, 2008

                                  ORDER

Application for anticipatory bail. Petitioners are accused 1

and 2 in a crime registered for offences punishable, inter alia,

under Sections 324 and 308 I.P.C. Altogether there are 3 accused

persons. The 3rd accused has already been arrested and released

on bail also. The allegation is that on account of prior animosity,

the accused persons, armed with stick and swordS, allegedly

attacked the defacto complainant and caused injuries to the

defacto complainant. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are innocent. Exaggerated allegations are raised

falsely with the sole intention of vexing and harassing the

petitioners. The inclusion of the offence under Section 308 I.P.C

reveals the vexatious intent of the defacto complainant. In any

view of the matter, the petitioners do not deserve to endure the

trauma of arrest and detention. The petitioners may now be

granted anticipatory bail, it is prayed.

B.A.No.8086 of 2007 2

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor has taken me through the nature

of injuries suffered which includes a lacerated injury on the scalp.

The learned Public Prosecutor submits that there are no

circumstances warranting or 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 agree with

the learned Public Prosecutor that this is an eminently fit case

where the petitioners must surrender before the learned

Magistrate or the Investigating Officer and then seek regular bail

in the ordinary course. I am unable to find any features in this

case that can justify or warrant the invocation of the discretion

under Section 438 Cr.P.C.

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

but I may hasten to observe that 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 and expeditiously.

(R.BASANT, JUDGE)
rtr/-

B.A.No.8086 of 2007 3