High Court Kerala High Court

Chembrammal Sreedharan vs State Of Kerala on 15 February, 2008

Kerala High Court
Chembrammal Sreedharan vs State Of Kerala on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 564 of 2008()


1. CHEMBRAMMAL SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.K.KUNHABDULLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :15/02/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                             B.A.No.564  of 2008

                        ----------------------------------------

             Dated this  the  15th day of February 2008


                                   O R D E R

Application for anticipatory bail. The petitioner is arrayed

as the first accused in a crime registered under the Kerala

Abkari Act. 770 litres of wash was allegedly seized from the

possession of the petitioner and two others on 29/8/2006. All the

three accused persons ran away. Two of them (Accused 2 and 3)

were subsequently apprehended. They have already been

enlarged on bail. The petitioner has not so far been arrested or

apprehended. The petitioner contended that he is not the person

who remains on the array of accused. It was his contention that

on the basis of some mistaken perception, he was being sought

to be arrested.

2. Interim directions were issued in this bail application

on 01/02/2008. The petitioner made himself available before the

investigating officer. The investigating officer now categorically

asserts that the petitioner is one of the three persons who was

available at the scene of the crime and had run away. Other

materials available also show the truth of that assertion.

Insignificant difference in the description of the petitioner is not

B.A.No.564/08 2

sufficient to generate any reasonable doubt about the identity of

the first accused. In any view of the matter, the petitioner may

not be granted anticipatory bail. He may be permitted to

surrender and seek regular bail in the ordinary course, submits

the learned Public Prosecutor.

3. 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.

4. 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.564/08    3


B.A.No.564/08    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007