High Court Kerala High Court

V.V.Rajeevan vs State Represented By The on 22 October, 2007

Kerala High Court
V.V.Rajeevan vs State Represented By The on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6361 of 2007()


1. V.V.RAJEEVAN,AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE
                       ...       Respondent

2. STATION HOUSE OFFICER

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :22/10/2007

 O R D E R
                               R. BASANT, J.
                      - - - - - - - - - - - - - - - - - - - - - -
                        B.A.No. 6361 of 2007
                      - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 22nd day of October, 2007

                                   O R D E R

Application anticipatory bail. The petitioner faces allegations

under Sections 3 and 7 of the Essential Commodities Act and the

provisions of the Kerala Kerosene Control Order. The crux of the

allegations against the petitioner is that he was allegedly found to

keep in his possession 795 litres of kerosene in a house. On seeing

the police party, he allegedly took to his heels and could not be

apprehended. The seizure mahazar as well as the F.I.R. registered

clearly indicate the complicity of the petitioner. He is referred to as

the one who had ran away from the scene.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. According to the petitioner he

resides in another house and the house, from where recovery is

effected, is not that of the petitioner.

3. The learned Prosecutor opposes the application. He submits

that the prosecution has no case that the petitioner resides in that

house. Even according to the prosecution it is an unoccupied house

belonging to some other person. Investigation is in progress. The

B.A.No. 6361 of 2007
2

petitioner has to be interrogated. There is absolutely no justification to

grant anticipatory bail to the petitioner, submits the learned Prosecutor.

4. I have considered all the relevant inputs. I shall carefully avoid

any detailed discussion on merits about the acceptability of the allegation

raised or the credibility of the data collected. Suffice it to say that I am

unable to find any features in this case, which would justify the invocation

of the extra ordinary equitable discretion under section 438 Cr.P.C. in

favour of the petitioner. This I am satisfied is a fit case where the

petitioner must resort to the ordinary and normal procedure of appearing

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)
tm                                                      Judge

B.A.No. 6361 of 2007
                        3