High Court Kerala High Court

K.Vasudevan vs State Of Kerala Represented By on 2 December, 2009

Kerala High Court
K.Vasudevan vs State Of Kerala Represented By on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6267 of 2009()


1. K.VASUDEVAN, S/O.KRISHNAN EZHUTHASSAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. THE DY.SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/12/2009

 O R D E R
                        K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.6267 of 2009
                 ---------------------------------------------
           Dated this the 2nd day of December, 2009


                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No.564 of 2009 of Pattambi Police Station.

2. The offences alleged against the petitioner are under

Section 3(1)(x) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act and Section 294(b) of the Indian

Penal Code.

3. The gist of the prosecution case is that the petitioner

abused the de facto complainant and called him by his caste

name. It is submitted that the petitioner is the headmaster of a

school. According to the petitioner, the de facto complainant

had borrowed money from him and the complaint was filed when

the petitioner demanded the money back from the de facto

complainant.

4. When the Bail Application came up for hearing on

12.11.2009, the following order was passed:

“After having heard the learned counsel for

the petitioner and the learned Public Prosecutor,

BA No.6267/2009 2

I am of the view that before disposing of the Bail

Application, an opportunity should be given to

the petitioner to appear before the investigating

officer. Accordingly, there will be a direction to

the petitioner to appear before the investigating

officer at 9 A.M. on 21.11.2009 and 22.11.2009.

Post on 26.11.2009. The petitioner shall

produce a copy of the order before the

investigating officer.

It is submitted by the learned Public

Prosecutor that the petitioner will not be arrested

until further orders in connection with Crime

No.564 of 2009 of Pattambi Police Station.”

5. The learned counsel for the petitioner and the learned

Public Prosecutor submitted that the petitioner has complied

with the direction contained in the order dated 12.11.2009.

6. Section 18 of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act provides that an application

under Section 438 of Crl.P.C. is not maintainable in a case where

the offence under the Act is alleged.

6. In Shanu v. State of Kerala (2000 (3) KLT 452), it

was held that the Magistrate has power to grant bail to the

accused in a case under clauses (i) to (xv) of Section 3(1) of the

Scheduled Castes and Scheduled Tribes (Prevention of

BA No.6267/2009 3

Atrocities) Act. In that case, the High Court directed the

Magistrate to grant bail to the accused. The decision in Shanu’s

case was followed in B.A.No.789 of 2005 and in Crl.M.C.No.3036

of 2004. In Ali v. State of Kerala (2000 (2) KLT 280), this

Court took the view that in cases of similar nature, there is no

bar to the Magistrate to exercise the power under Section 437 of

the Code of Criminal Procedure and grant bail.

In the facts and circumstances of the case, the Bail

Application is disposed of as follows:

(i) The petitioner shall appear before the Judicial

Magistrate of the First Class, Pattambi, and apply for

regular bail within a period of ten days from today.

(ii) If the petitioner complies with the aforesaid direction,

the learned Magistrate shall release him on bail on

such conditions as may be deemed fit and proper in

the facts and circumstances of the case.

K.T.SANKARAN,
JUDGE
csl

BA No.6267/2009 4

K.T.SANKARAN, J.

———————————————

B.A.No.6267 of 2009

———————————————
Dated this the 12th day of November, 2009

ORDER

After having heard the learned counsel for the petitioner

and the learned Public Prosecutor, I am of the view that before

disposing of the Bail Application, an opportunity should be given

to the petitioner to appear before the investigating officer.

Accordingly, there will be a direction to the petitioner to appear

before the investigating officer at 9 A.M. on 21.11.2009 and

22.11.2009.

Post on 26.11.2009. The petitioner shall produce a copy of

the order before the investigating officer.

It is submitted by the learned Public Prosecutor that the

petitioner will not be arrested until further orders in connection

with Crime No.564 of 2009 of Pattambi Police Station.

K.T.SANKARAN,
JUDGE

csl

BA No.6267/2009 5

Hand over copy to both sides.