High Court Kerala High Court

M.Abdul Latheef vs The State Of Kerala on 16 October, 2007

Kerala High Court
M.Abdul Latheef vs The State Of Kerala on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6225 of 2007()


1. M.ABDUL LATHEEF, S/O. MAMMED,
                      ...  Petitioner
2. P.C.MAMMU, S/O. ALAVI,
3. K.VENUGOPAL, S/O. NARAYANAN,
4. ABDUL NAZAR, S/O. SAIDALI,
5. SHAMSUDHEEN, S/O. MAMMADU,
6. SHIHABUDHEEN, S/O. ALAVI,
7. NOUFAL, S/O. ABU,
8. SAMAD, S/O. MAIMOONA,
9. ASSAINAR, S/O. MUHAMMED,
10. SHOUKATHALI M., S/O. SAIDU,
11. DAKHIR HUSSAIN, S/O. ABDULLA,
12. ANOOP, S/O. SIVAN,
13. MUHAMMED MUSTAFA, S/O. ABU,
14. MUHAMMED HANEEFA, S/O. MAMMAD,
15. MUSTAFA, S/O. HAMZA,
16. UNAIS, S/O. HASSAN,
17. MUHAMMED SADIQ,
18. BASHEER, S/O. UNNEEN,
19. NOUFAL, S/O. MUHAMMEDKUTTY,
20. IBRAHIM, S/O. ALAVI,
21. SAINUDHEEN, S/O. MUHAMMEDKUTTY,
22. YUNUS, S/O. TAJUDHEEN,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.6225 of 2007
                        -------------------------------------
              Dated this the 16th day of October, 2007

                                    ORDER

Application for anticipatory bail. Petitioners are accused 7 to 29.

They are not named in the F.I.R. Only accused 1 to 6 are named in

the F.I.R. They face allegations for offences punishable, inter alia,

under Section 452 I.P.C. The crux of the allegations in the crime

registered is that a group of persons allegedly trespassed into the

residential building of the defacto complainant and attempted to

assault and belabuor him. The miscreants were allegedly involving

themselves in sand mining activities. They were inimical towards the

defacto complainant because they felt that the defacto complainant

was passing on information to the authorities about the sand mining

activities. The petitioners were not initially arrayed as accused by the

police. Later, the petitioners – accused 7 to 29 have been arrayed as

accused.

2. The learned counsel for the petitioners submits that the

petitioners are innocent. Only to satisfy the defacto complainant the

whole mass of persons in the locality have been arrayed as accused.

The petitioners have absolutely no direct involvement in the incident

that took place. They have been brought on the array of accused

unnecessarily. To avoid vexation to them, directions under Section

438 Cr.P.C may be issued. Appropriate conditions may be imposed, it

B.A.No.6225 of 2007 2

is further submitted.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor points out that earlier, the named

accused had come before this Court for grant of anticipatory bail. But

such prayer was turned down by this Court.

4. I have considered all the relevant inputs. Notwithstanding

the opposition by the learned Public Prosecutor, I am persuaded to

issue directions under Section 438 Cr.P.C in favour of the petitioners.

I take note of the crucial difference that the petitioners have not been

named as accused initially and as many as 23 persons have been

specifically arrayed as accused. Appropriate conditions can of course

be imposed.

5. In the result, the Bail Application is, allowed. The following

directions are issued under Section 438 Cr.P.C.

i) The petitioners shall appear before the learned Magistrate

at 11 a.m on 23.10.07. They shall be enlarged on regular bail on their

executing a bond for Rs.25,000/- (Rupees Twenty Five thousand only)

each with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate;

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 3

p.m on 24.10.2007 and 25.10.2007 and thereafter between 10 a.m

B.A.No.6225 of 2007 3

and 12 noon on all Mondays and Fridays for a period of 2 months;

iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioners and deal with them in accordance with law as if those

directions were not issued at all;

iv) If the petitioners were arrested prior to their surrender

on 23.10.07 as directed in clause (1) above, they shall be released

from custody on their executing a bond for Rs.25,000/- (Rupees

Twenty Five thousand only) each without any sureties undertaking to

appear before the learned Magistrate on 23.10.07.

(R.BASANT, JUDGE)
rtr/-