High Court Kerala High Court

Kurien Varghese vs State Of Kerala on 7 September, 2007

Kerala High Court
Kurien Varghese vs State Of Kerala on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5225 of 2007()


1. KURIEN VARGHESE, S/O V.T.VARGHESE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/09/2007

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 5225 OF 2007
            -------------------------------------------------
         Dated this the 7th day of September, 2007

                               ORDER

Application for anticipatory bail. The petitioner faces

allegations under the Kerala Abkari Act. The crux of the

allegations against him is that the contraband articles were

recovered from a vehicle of which he is the registered owner.

Investigation is complete. Final report has already been filed.

Committal proceedings has been registered. The petitioner

finds a warrant of arrest issued by the learned Magistrate

chasing him.

2. According to the petitioner, he is absolutely innocent.

He is not, in any way, connected with the vehicle now. The

same has been transferred to another, though such transferee

has not so far taken any steps to get the mutation effected in

the Registration Certificate. It would traversity of justice if

B.A. No. 5225 OF 2007 -: 2 :-

the petitioner were to be arrested and detained in custody even

in execution of a non-bailable warrant issued by a court. In

these circumstances, it is prayed that powers under Sec.438 of

the Cr.P.C. may be invoked in favour of the petitioner – an Ex-

service man.

3. Notice was given to the learned Public Prosecutor. The

learned Public Prosecutor was requested to pointedly explain to

this Court the precise nature of the allegation against the

petitioner. Except that the petitioner continues to be the

registered owner of the vehicle, no other circumstances are

pressed into service to indicate the complicity of the petitioner.

The transferee from the petitioner has been ascertained by the

Investigator.

4. I have considered all the relevant inputs. It is trite,

after the decision in Bharat Chaudhary and another v. State

of Bihar (AIR 2003 SC 4662), that the powers under Sec.438

of the Cr.P.C. can be invoked even in a case where the

apprehended arrest is in execution of a non-bailable warrant

issued by a court after taking cognizance. In the facts and

circumstances to which I have made a brief reference above, I

am satisfied that this is an eminently fit case where such

discretion can and ought to be invoked in favour of the

B.A. No. 5225 OF 2007 -: 3 :-

petitioner.

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

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

(i) The warrant of arrest issued against the petitioner shall

not be executed till 15/9/2007.

(ii) The petitioner shall surrender before the learned

Magistrate having jurisdiction at 11 a.m. on 15/9/07. He shall be

released on bail on his executing a bond for Rs.25,000/- without

any sureties.

(iii) The petitioner shall make himself available for

interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge