High Court Kerala High Court

A.Dilshad vs State Of Kerala Represented By The on 16 October, 2007

Kerala High Court
A.Dilshad vs State Of Kerala Represented By The on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6152 of 2007()


1. A.DILSHAD, S/O.AMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :16/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.6152 of 2007
                   ----------------------------------------
             Dated this the 16th day of October 2007

                              O R D E R

Application for anticipatory bail. The petitioner is the

seventh accused in a crime registered for offences punishable

inter alia under Sections 120B and 364 I.P.C. The first accused

allegedly had disputes with the de facto complainant. He had

entered into a conspiracy along with others including the

petitioner herein. The de facto complainant was allegedly taken

away in an attempt to coerce him to part with money. I have

considered facts in detail in the application for regular bail filed

by some of the co-accused. The petitioner is alleged to be one of

the conspirators and he allegedly had played an active role in the

abduction and illegal detention of the de facto complainant.

Investigation is in progress. The petitioner apprehends

imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is not the real accused arrayed as the seventh

accused. Another Dilshad is really made an accused. That

Dilshad happens to be a very influential person belonging to the

B.A.No.6152/07 2

ruling party and therefore the petitioner, who bears the same

name is unnecessarily and unfortunately dragged into the

controversy. The petitioner does not deserve to endure the

trauma of arrest and detention. He shall co-operate with the

investigating officers. Appropriate conditions may be imposed.

The petitioner may be saved of the undeserved trauma of arrest

and detention, submits the learned counsel for the petitioner.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that the

allegations are serious. There is absolutely no reason to assume

that the petitioner has been substituted for a real accused in the

anxiety to save the real accused from this prosecution. The

confession of the arrested accused as well as other materials

collected clearly point to the complicity of the petitioner. The

petitioner is the one who is arrayed as the seventh accused.

Satisfactory inputs are available to array the seventh accused.

The contention of the petitioner that he is not the seventh

accused and that no materials have been collected against the

seventh accused is not justified at all, submits the learned Public

Prosecutor. The case diary has already been perused by me.

The same has been perused by me today also.

B.A.No.6152/07 3

4. Having considered all the relevant circumstances, I

am not persuaded to agree that this is a fit case where the

discretion under Section 438 Cr.P.C can or ought to be invoked.

This, I am satisfied, is a fit case where the petitioner must

appear before the investigating officer or the learned Magistrate

having jurisdiction and then seek regular bail in the normal and

ordinary course.

5. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or the learned Magistrate and applies for bail, after giving

sufficient prior notice to the Prosecutor in charge of the case,

the learned Magistrate must proceed to pass appropriate orders

on merits, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr

                      // True Copy//        PA to Judge

B.A.No.6152/07    4

B.A.No.6152/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007