High Court Kerala High Court

Thomas vs State on 26 February, 2008

Kerala High Court
Thomas vs State on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1059 of 2008()


1. THOMAS, AGED 58,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/02/2008

 O R D E R
                              R. BASANT, J.

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

                        B.A.No.  1059  of   2008

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

              Dated this the 26th day of  February, 2008


                                  O R D E R

Application for anticipatory bail. The petitioner is the first

accused in a crime registered alleging commission of the

offences punishable, inter alia, under Sections 307 and 326 I.P.C.

Initially allegations were raised only under Section 307 I.P.C.

In the course of investigation Section 326 I.P.C. has also been

included. The co-accused is none other than his wife. She has

been granted anticipatory bail as per order dt. 28.1.2008 in B.A.

328 of 2008. Facts have been adverted to in detail in that order.

This order must be read in continuation of that order. I am not

hence adverting to facts in any greater detail in this order.

2. The learned counsel for the petitioner submits that the

incident is not disputed, but it is not a case where the petitioner

and his wife were the aggressors. They were innocent victims of

aggression. The defacto complainant has questionable criminal

antecedents. It is actually he who has allegedly mounted an

B.A.No. 1059 of 2008

2

attack on the petitioner and his wife. The allegations raised are totally

unjustified. Raising of allegation under Section 307 I.P.C. reveals

want of bonafides. There is a civil disputes between the parties. There

are several litigations prior to this incident and subsequent to this

incident between the parties. The petitioner and his wife had also

suffered injuries in the course of the same incident. No crime has been

registered in respect of the said injuries suffered by the petitioner and

his wife so far. The petitioner, in these circumstances, prays that

anticipatory bail may be granted to the petitioner.

3. The learned Prosecutor opposes the application. He submits

that the contumacious and culpable role of the petitioner is

significantly different from the role alleged against his wife. The fact

that anticipatory bail has been granted to the wife of the petitioner is no

reason to justify the invocation of such extra ordinary equitable

discretion in favour of the petitioner herein. The allegations reveal that

the petitioner had mounted a deliberate and intentional attack with a

dangerous weapon on the defacto complainant and his wife. Serious

injuries have been suffered also. I have been taken through the wound

B.A.No. 1059 of 2008

3

certificate, which reveals that serious injuries have been suffered by the

victims.

4. On an anxious consideration of all the relevant inputs, I am

not persuaded to agree that there are any circumstances justifying or

warranting the invocation of the extra ordinary equitable discretion

under section 438 Cr.P.C. in favour of the petitioner. This, I agree

with the learned Prosecutor, is a fit case where the petitioner must be

directed to appear before the Investigator or the learned Magistrate

having jurisdiction and then seek regular bail in the ordinary course.

5. This application is accordingly dismissed. I may however

hasten to observe that if the petitioner appears before 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 orders on merits, in accordance with law and

expeditiously.

(R. BASANT)

Judge

tm

B.A.No. 1059 of 2008

4