High Court Kerala High Court

Sanju Bukhari & Others vs State Of Kerala on 17 December, 2007

Kerala High Court
Sanju Bukhari & Others vs State Of Kerala on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7776 of 2007()



1. SANJU BUKHARI & OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.M.AMEER ALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/12/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.7776 of 2007
                   ----------------------------------------
           Dated this the 17th day of December 2007

                              O R D E R

Application for anticipatory bail. The petitioners are

accused 1 to 7. They face allegations for offences punishable

inter alia under Section 353 I.P.C and Section 3(2) of the P.D.P.P

Act. They were allegedly members of an unlawful assembly of

persons who went to the office of the KSEB and had indulged in

wanton acts of mischief and violence. Damage was caused in the

building and officials were deterred in the performance of their

official duty. The alleged incident took place on 01/12/2007.

The petitioners are not named in the F.I.R. In the course of

investigation, their complicity has been ascertained. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. They are Youth

Congress workers. On account of political animosity, the

petitioners have been arrayed as accused. They may be granted

anticipatory bail.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor submits that the scene mahazer

bears eloquent testimony to the acts of damage and violence

B.A.No.7776/07 2

which is caused. It is true that in the course of investigation, the

complicity of the petitioners has been ascertained and they have

been arrayed as accused. In any view of the matter, there is

absolutely no merit in the prayer for grant of anticipatory bail,

submits the learned Public Prosecutor.

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 petitioner surrenders before the investigating officer

or the learned Magistrate and applies 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.7776/07    3

B.A.No.7776/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007