High Court Kerala High Court

T.R.Soman vs Forest Range Officer on 3 October, 2007

Kerala High Court
T.R.Soman vs Forest Range Officer on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5497 of 2007()


1. T.R.SOMAN, AGED 54 YEARS,
                      ...  Petitioner
2. SABU ALSO KNOWN AS GOWRY SABU,
3. ANANDAN, S/O LATE PURUSHAN,
4. SASINDRAN @ KUNJUKOCHU,

                        Vs



1. FOREST RANGE OFFICER,ERUMELY,
                       ...       Respondent

                For Petitioner  :SRI.K.A.HASSAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :03/10/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5497 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 3rd day of October, 2007

                                  O R D E R

Application for anticipatory bail. The petitioners apprehend

arrest as accused in O.R. 7 of 2007. The petitioners have been

arrayed as accused in two cases under the Kerala Forest Act. They

are O.R.Nos. 7 and 8 of 2007. In O.R. 8 of 2007 they have been

granted regular bail. They surrendered before the learned Magistrate

consequent to a direction issued by this Court. Before the learned

Magistrate they had sought regular bail in O.R. 7 of 2007 also. But

the learned Magistrate took the view that the petitioners have not

been formally arrayed as accused in O.R.7 of 2007 and therefore their

application for regular bail cannot be considered.

2. The petitioners in these circumstances had come to this

Court. According to the petitioners, the respondents are making

attempts to arrest them in O.R.No. 7 of 2007, but they are not filing

any report before the learned Magistrate. Consequently the right of

the petitioners to surrender before the learned Magistrate and seek

regular bail is affected. In these circumstances appropriate directions

B.A.No. 5497 of 2007
2

to the learned Magistrate or directions under Section 438 Cr.P.C. may be

issued granting anticipatory bail to the petitioners in O.R. 7 of 2007, it is

prayed.

3. Notice was given. The learned Prosecutor submits that on account

of an unintended error a common report was filed in O.R.Nos. 7 and 8 of

2007 on 7.9.2007. The learned Magistrate had reckoned the said report as

one relating to O.R. 8 of 2007 alone and that is why the petitioners’ prayer

for grant of regular bail was not considered by the learned Magistrate.

Subsequently, to clarify the matter and to cure the defect, a report

dt.1.10.2007 has been filed before the learned Magistrate to array the

petitioners as accused in O.R. 7 of 2007 specifically. In these

circumstances the petitioners may be directed to surrender before the

learned Magistrate and seek regular bail as they have done in O.R. 8 of

2007.

4. The learned counsel for the petitioners submits that the petitioners

shall be satisfied if such report has already been filed. They may be

permitted to surrender and seek regular bail, it is prayed.

5. This petition is, in these circumstances, allowed in part. The

submission of the learned Prosecutor that a report dt. 1.10.2007 to array the

B.A.No. 5497 of 2007
3

petitioners as accused in O.R. 7 of 2007 of Plachery Forest Station is

accepted. It is observed that the petitioners must surrender before the

learned Magistrate and seek regular bail in the ordinary course. If the

petitioners appear before the learned Magistrate as accused in O.R.No. 7 of

2007 and apply for regular 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

– on the date of surrender itself.

(R. BASANT)
Judge

tm

B.A.No. 5497 of 2007
4

R. BASANT, J.

– – – – – – – – – – – – – – – – – – – – – –

B.A.No. 5497 of 2007

– – – – – – – – – – – – – – – – – – – – – –

Dated this the 18th day of September, 2007

O R D E R

The learned counsel for the petitioner submits that though he had

offered to surrender before the learned Magistrate to seek bail in O.R. 7 of

2007 of Placherry Forest Station, the said request was not considered

favourably by the learned Magistrate for the reason that the petitioner is not

shown as an accused in the said forest crime so far. The learned Prosecutor

asserts that the petitioner is an accused in that case. Has any report to that

effect been filed before the learned Magistrate? When was such report

filed? What order, if any, has been passed by the learned Magistrate in such

report? These details shall be furnished to this Court by the learned

Prosecutor by 25.9.2007. Call on 25.9.2007. The learned Prosecutor

undertakes that the petitioner shall not be arrested till that date.

(R. BASANT)
Judge

B.A.No. 5497 of 2007
5

tm