High Court Kerala High Court

Mohammed Ashraf K.A vs State Of Kerala on 19 June, 2007

Kerala High Court
Mohammed Ashraf K.A vs State Of Kerala on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3672 of 2007()


1. MOHAMMED ASHRAF K.A.,
                      ...  Petitioner
2. HAMZA C.P., AGED 43 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2007

 O R D E R
                                   R.BASANT, J

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

                             B.A.No.3672 of 2007

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

                     Dated this the 19th day of June, 2007


                                      ORDER

Application for anticipatory bail. Petitioners are accused 1 and

2. They face allegations, inter alia, under Section 326 read with 149

I.P.C. The crux of the allegations is that the petitioners had

trespassed into the property of the defacto complainant and

attempted to construct a road towards the property of the 1st accused.

When the defacto complainant objected, he was allegedly beaten with

an iron rod resulting in fracture of the shoulder bone. The incident

took place on 18.04.2007. F.I.R was registered on the same day.

Names of the accused are shown in the F.I.R, though the Doctor in the

wound certificate does not appear to have recorded the names of the

assailants.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. On account of prior animosity,

such false allegations have been raised. Petitioners are willing to co-

operate with the Investigating Officer. Subject to appropriate

conditions, anticipatory bail may be granted, it is prayed.

3. The application is opposed by the learned Public

Prosecutor. The allegations are serious. The injuries suffered include

a fracture. The weapon of offence has been recovered. There are no

B.A.No.3672 of 2007 2

circumstances justifying the invocation of the extraordinary equitable

discretion under Section 438 Cr.P.C, submits the learned Public

Prosecutor.

4. I agree with the learned Public Prosecutor. I find merit in

the opposition. I am not persuaded to agree that this is a fit case

where directions under Section 438 Cr.P.C can or ought to be issued.

This, I am satisfied, is a fit case where the petitioners must resort to

the ordinary and regular procedure of appearing before the learned

Magistrate or surrender before the Investigating Officer. They must

then apply for bail in the regular course.

5. This Bail Application is, in these circumstances, dismissed.

Needless to say that the petitioners shall be at liberty to surrender

before the learned Magistrate and apply for bail. Their applications

for bail will have to be considered in accordance with law and

expeditiously.

(R.BASANT, JUDGE)

rtr/-