IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6889 of 2007()
1. SUNIL KUMAR, AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.N.SURESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :16/11/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 6889 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of November, 2007
O R D E R
Application for anticipatory bail. The petitioner faces
allegations under Section 384 I.P.C. Petitioner is the drawing
teacher in a school, where the daughter of the defacto
complainant, a girl aged 13 years, is studying.
2. Cash and gold ornaments kept in the house of the
defacto complainant went on disappearing. The defacto
complainant made enquiries. She could not get any clue. She
found that some one was contacting her daughter frequently on
telephone. She wanted to ascertain the details. It was the
petitioner, who was calling the daughter of the defacto
complainant. He disconnected the phone when he found that the
defacto complainant had taken the phone. The defacto
complainant contacted her brother. He came and interrogated
the child. The child then gave startling information. The girl
narrated that she had taken away gold ornaments as well as cash
B.A.No. 6889 of 2007
2
for handing over to the petitioner. The petitioner threatened the child
that he will ensure that she will be sent out of the school on the
allegation that another boy of the school was in love with her and he
had purchased some gold ornaments for her. Employing such threat
he was using the child to take away the articles from the house. The
mother went to the school and complained to the authorities. The
petitioner, thereafter, is making himself scarce. He was not available
for arrest and interrogation. Investigation is in progress. The
petitioner apprehends imminent arrest.
3. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. False allegations are being raised
against the petitioner. In these circumstances he, a teacher, may now
be granted anticipatory bail, submits the counsel.
4. The learned Prosecutor opposes the application. He submits
that the materials collected so far clearly indicate the complicity of the
petitioner. There is no worthwhile allegation of malafides also. There
is no reason now to suspect the version of the defacto complainant and
her daughter. At any rate, the petitioner does not deserve to be armed
B.A.No. 6889 of 2007
3
with an order of anticipatory bail, before he is interrogated by the
police. Attempt must be made to trace the stolen articles. In any view
of the matter, the petitioner is not entitled for anticipatory bail at this
stage, submits the Prosecutor.
5. The learned counsel, in reply, submits that the status of the
petitioner as a teacher may not be lost sight of. He shall lose his
employment. The status and prestige of the petitioner is likely to be
brought down in the assessment of students. In these circumstances
the petitioner may not be subjected to the trauma of arrest and
detention, submits the counsel.
6. The case diary has been perused. I have gone through the
statements of the defacto complainant and her daughter. I shall
carefully avoid any detailed discussion on merits about the
acceptability of the allegations raised or the credibility of the data
collected. Suffice it to say that, I do not find any features in this
case, which would justify the invocation of the extra ordinary equitable
discretion under Section 438 Cr.P.C. The status of the petitioner as a
teacher, which he is alleged to have abused, cannot certainly entitle
B.A.No. 6889 of 2007
4
him to grant of anticipatory bail. This I am satisfied is a fit case
where the petitioners 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. Needless to say,
if the petitioner appears before the Investigating Officer or the learned
Magistrate having jurisdiction 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)
Judge
tm