High Court Kerala High Court

Mani @ Manikandan vs State Of Kerala on 14 December, 2007

Kerala High Court
Mani @ Manikandan vs State Of Kerala on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7652 of 2007()


1. MANI @ MANIKANDAN, AGED 44 YEARS
                      ...  Petitioner
2. SURENDRAN, AGED 38 YEARS,S/O. APPU

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/12/2007

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                      B.A.No. 7652 of 2007
                   - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 13th day of December, 2007

                                O R D E R

Application for anticipatory bail. The petitioners are

accused 2 and 4. Altogether there are seven accused persons.

All of them are named in the F.I.R. Political animosity between

the activists of C.P.M. and B.J.P. is the motive for the alleged

incident. Investigation is in progress. Three of the co-accused,

who were arrested, had come before this court for regular bail

and by order dt. 4.10.2007 in B.A.No.6008 of 2007, regular bail

was granted to them subject to conditions. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are innocent. They may now be granted anticipatory

bail, it is prayed.

3. The learned Prosecutor opposes the application. He

submits that satisfactory allegations and cogent data have been

B.A.No. 7652 of 2007
2

collected to show the culpable involvement of the petitioners and that

at any rate there are no circumstances justifying or warranting the

invocation of the extra ordinary equitable discretion under section 438

Cr.P.C. in favour of the petitioners, submits the Prosecutor.

4. I have considered all the relevant inputs. I find merit in the

opposition by the learned Prosecutor. There are no 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 petitioners. 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. I may however

hasten to observe that if the petitioners appear before the learned

Magistrate and apply for bail after giving sufficient prior notice to

the Prosecutor in charge of the case, the learned Magistrate must

B.A.No. 7652 of 2007
3

proceed to pass orders on merits, in accordance with law and

expeditiously.

(R. BASANT)
Judge

tm