High Court Kerala High Court

Rajesh T.K vs State Of Kerala on 14 October, 2009

Kerala High Court
Rajesh T.K vs State Of Kerala on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5873 of 2009()


1. RAJESH T.K.,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/10/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 5873 OF 2009
             ------------------------------------------------------
            Dated this the 14th day of October, 2009

                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in

Crime No.244 of 2009 of Erattupetta Police Station.

2. The offence alleged against the petitioner is under Section

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

of Atrocities) Act.

3. It would appear that the de facto complainant filed a petition

before the District Collector, Kottayam alleging commission of

various acts by several persons against her. The District Collector

forwarded the petition to the District Superintendent of Police,

directing the latter to register a crime under the provisions of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act. It is submitted by the learned counsel for the petitioner and

agreed to by the learned Public Prosecutor that the District Collector

has no jurisdiction to issue such a direction to the District

Superintendent of Police.

B.A. NO. 5864 OF 2009

:: 2 ::

4. The allegation is that the petitioner called the de facto

complainant by her caste name.

5. I have gone through the case diary. In the petition

submitted to the District Collector, several allegations were made

and it was alleged that the persons mentioned therein committed the

offence. It is submitted by the learned Public Prosecutor that on

investigation it was found that the allegations made against all those,

except the petitioner, are false.

6. Learned counsel for the petitioner submitted that the case

is a foisted one against him. The de facto complainant tried to make

several persons as accused persons. It was revealed that the case

put forwarded by her was false. It is also submitted by the learned

counsel for the petitioner that if the petitioner is arrested and

detained, he would be put to great hardship and that he would be

subjected to mental and physical harassment.

7. Section 18 of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act provides that an application under

Section 438 would not be maintainable in a case where offence

B.A. NO. 5864 OF 2009

:: 3 ::

under the Act is alleged. Learned counsel for the petitioner relied on

the decisions in Shanu v. State of Kerala (2000 (3) KLT 452),

(2005(1) KLD 250 (B.A.No.789 of 2005), Krishnakumar v. State of

Kerala (2005 (1) KLD 42 (Crl.M.C.No.3036 of 2004) and also the

decision in Ali v. State of Kerala (2000 (2) KLT 280).

8. In Shanu v. State of Kerala (2000(3) KLT 452), a learned

single Judge of this Court held that the Magistrate has power to

grant bail to the accused in cases coming under clause (i) to (xv) of

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

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

the Magistrate to grant bail.

9. The decision in Shanu’s case was followed by another

learned single Judge in B.A.No.789 of 2005 and by another learned

single Judge in Krishnakumar v. State of Kerala (2005 (1) KLD 42

(Crl.M.C.No.3036 of 2004). In 2000(2) KLT 280, it was held that

there is no bar for the Magistrate to grant bail in such cases on the

basis of the general principles enunciated under Section 437 of the

Code of Criminal Procedure.

B.A. NO. 5864 OF 2009

:: 4 ::

10. In Sukumari v. State of Kerala (2001 (1) KLT 22) it was

held that the power under Section 437 can be exercised even in

cases where offence is triable exclusively by the Court of Sessions.

11. In view of the decisions referred to above and also taking

note of the facts and circumstances of the case, I am of the view that

the petitioner can be permitted to appear before the learned

Magistrate having jurisdiction. It is also proper to issue a direction to

the learned Magistrate to grant bail to the petitioner.

12. Accordingly, the petitioner is permitted to appear before

the Court of the Judicial Magistrate of the First Class, Erattupetta,

within a period of ten days from today and move for regular bail. If

the petitioner appears and files a bail application, the learned

Magistrate shall release the petitioner on bail on such conditions as

the learned Magistrate may deem fit and proper to impose.

The Bail Application is disposed of as above.

(K.T.SANKARAN)
Judge
ahz/