High Court Kerala High Court

A.Narayanan Nair vs State on 31 October, 2007

Kerala High Court
A.Narayanan Nair vs State on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6496 of 2007()


1. A.NARAYANAN NAIR, AGED 45 YEARS,
                      ...  Petitioner
2. A.KUNHIKANNAN NAIR, AGED 37 YEARS,

                        Vs



1. STATE, REPRESENTED BY
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.6496 of 2007
                        -------------------------------------
              Dated this the 31st day of October, 2007

                                    ORDER

Application for anticipatory bail. Petitioners face allegations in a

crime registered under Sections 447, 427 and 379 r/w 34 I.P.C. The

petitioners are brothers. The allegation is that they stealthily removed

a door frame from a building, construction of which is going on. The

construction is done by the defacto complainant on behalf of his

principal. There is a dispute between the principal and the 1st accused

about the rights in respect of the property in which the construction is

going on. The crux of the allegation is that the petitioners had

stealthily removed the door frame at about 10.45 p.m on 13.10.07.

Investigation is in progress. The petitioners apprehend imminent

arrest.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. Because of the civil dispute and

because of the fact that the petitioners had gone to court to get the

further construction stayed, as a retaliation and counter blast,

allegations are being raised against the petitioners. The petitioners

are respectable persons and the allegation of theft is resorted to only

to bring them to ridicule. The petitioners are prepared to abide by any

B.A.No.6496 of 2007 2

conditions. They may be saved of the undeserved trauma of arrest

and detention, submits the learned counsel for the petitioners.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that while it is evident that the

civil dispute is there, that cannot be a valid defence for the allegation

of theft, which the police on investigation is satisfied, had really taken

place.

4. Having considered all the relevant inputs, notwithstanding

the opposition by the learned Public Prosecutor , I am satisfied, that

the petitioners can be granted anticipatory bail subject of course to

appropriate conditions which shall ensure the interests of a fair,

efficient and expeditious investigation.

5. In the result, the Bail Application is, allowed. The following

directions are issued under Section 438 Cr.P.C.

i) The petitioners shall appear before the learned Magistrate

at 11 a.m on 07.11.07. They shall be enlarged on regular bail on their

executing a bond for Rs.25,000/- (Rupees Twenty Five thousand only)

each with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate;

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 3

B.A.No.6496 of 2007 3

p.m on 08.11.07 and 09.11.07. During this period, the Investigating

Officer shall be entitled to interrogate the petitioners in custody and

take all necessary steps in the investigation of the crime. Thereafter

the petitioners shall make themselves available for interrogation before

the Investigating Officer as and when directed by the Investigating

Officer in writing to do so;

iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioners and deal with them in accordance with law as if those

directions were not issued at all;

iv) If the petitioners were arrested prior to their surrender

on 07.11.07. as directed in clause (1) above, they shall be released

from custody on their executing a bond for Rs.25,000/- (Rupees

Twenty Five thousand only) without any sureties undertaking to

appear before the learned Magistrate on 07.11.2007.

(R.BASANT, JUDGE)
rtr/-