High Court Kerala High Court

Miss Jaya Devi vs The Sub Inspector Of Police

Kerala High Court
Miss Jaya Devi vs The Sub Inspector Of Police
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3628 of 2010()


1. MISS JAYA DEVI, AGED 36 YEARS, D/O.
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.SHERLY THOMAS

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :/  /

 O R D E R
                                K.HEMA, J
                            -----------------------
                        B.A No.3628 OF 2010
                       --------------------------------
                Dated this the 18th day of June 2010

                                  ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 505(1)(b) and

507 of IPC. According to prosecution, petitioner instigated first

accused to make a phone call to certain persons stating that a

bomb is kept in a hall wherein marriage is to be conducted and

thereby cause panic among public. First accused accordingly

made phone calls to several persons as instructed by first

accused and thereby caused panic in the public. On a complaint,

first accused was arrested and on investigation, it is revealed that

second accused also committed the offences.

3. Learned counsel for petitioner submitted that petitioner

is the daughter of a freedom fighter. Certain people are on

inimical terms with her and she is falsely implicated in the case.

First accused made calls from his grandfather’s number and her

phone was not used by first accused. There is absolutely nothing

to connect petitioner with the crime. Offence under Section 505

is not attracted, since the calls made are to private individuals.

The only non-bailable offence alleged is under Section 505, but

that is not attracted, it is submitted..

B.A No.3628 OF 2010 2

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner is a relative of first accused and

petitioner went to house of first accused and asked him to make

the calls. First accused is aged only 18 years and petitioner is

aged 36 years. According to first accused, she had told him that

some amount is due from one Balaji to her and that is why phone

calls were to be made. Petitioner’s interrogation will be required

to find out why she has committed the offence.

5. On hearing both sides and on going through Case Diary, I

am satisfied of the submissions made by the Learned Public

Prosecutor. Investigation is in progress and I am satisfied that

petitioner is required for interrogation. This is not a fit case to

grant anticipatory bail. As per Section 505 IPC, whoever makes

or circulates any statement or rumor with intend to cause or

which is likely to cause fear or alarm to the public or to any

section of people, whereby any person may be induced to commit

an offence against the State or against public tranquility will be

liable under Section 505 IPC. The only non-bailable offence

involved in this case is under Section 505 IPC and other offences

are, admittedly bailable. On a reading of Section 505 IPC, it

appears that petitioner has a strong and arguable case regarding

involvement of the said Section in the case, in the light of the

B.A No.3628 OF 2010 3

expression contained in Section 505 IPC, “whereby any person

may be induced to commit an offence against the Stage or

against the public tranquility” etc. In the above circumstance, the

following order is passed.

(1) Petitioner shall surrender before the Investigating

Officer within seven days from today.

(2) On such surrender, if petitioner is arrested, Section

505 of IPC will be treated as not included, for the

purpose of bail.

Petition is disposed of accordingly.

K.HEMA
JUDGE

vdv