High Court Kerala High Court

Shibu vs State Of Kerakam on 8 October, 2007

Kerala High Court
Shibu vs State Of Kerakam on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6092 of 2007()


1. SHIBU, S/O. SIVANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERAKAM
                       ...       Respondent

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/10/2007

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.6092 of 2007
                       -------------------------------------
               Dated this the 8th day of October, 2007

                                   ORDER

Application for anticipatory bail. The petitioner is the 2nd

accused. He faces allegations for offences punishable under Sections

457 and 394 I.P.C. The alleged incident took place on 17.9.05. The

crux of the allegations is that the accused went to the house of the

defacto complainant and snatched the gold chain worn by the defacto

complainant. The 1st accused is named in the F.I.R. The petitioner is

not named in the F.I.R. By report dated 19.09.05, the petitioner has

been arrayed as the 2nd accused. That report had reached the court on

30.09.05 as can be seen from Annexure-A2 produced by the

petitioner. The petitioner has not been arrested so far. The 1st

accused was arrested in another crime. His arrest was recorded in this

crime. He was interrogated. His interrogation confirmed the

complicity of the petitioner herein. The petitioner has not been

arrested so far. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. He has not been arrested so far.

Admittedly attempts have been made to arrest the petitioner. The

petitioner apprehends imminent arrest.

B.A.No.6092 of 2007 2

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the police have wanted to

arrest the petitioner from 19.09.07. He could not be arrested as he

was not available. Subsequent interrogation of the defacto

complainant and the interrogation of the 1st accused after arrest, have

confirmed the complicity of the petitioner. The petitioner has to be

arrested and interrogated as the stolen property has not been

recovered yet. The petitioner will have to be exhaustively

interrogated to ascertain the truth. The petitioner may not, in these

circumstances, be granted anticipatory bail, submits the learned

Public Prosecutor .

4. Having considered all the relevant inputs, to which I have

made brief reference already, I am not persuaded to agree that there

are any features in this case which would justify or warrant the

invocation of the extraordinary equitable discretion under Sections 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. He must co-operate with

the investigation. He must then seek regular bail in the ordinary

course.

5. This application is, in these circumstances, dismissed, but I

B.A.No.6092 of 2007 3

may hasten to observe that 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 and expeditiously.

(R.BASANT, JUDGE)
rtr/-