High Court Kerala High Court

Ajith C.N. vs State Of Kerala on 9 October, 2007

Kerala High Court
Ajith C.N. vs State Of Kerala on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6018 of 2007()


1. AJITH C.N., AGED 32 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.6018 of 2007
                        -------------------------------------
               Dated this the 9th day of October, 2007

                                    ORDER

Application for anticipatory bail. The petitioner is the 1st

accused. He along with co-accused faces allegations in a crime

registered for offences punishable, inter alia, under Section 452 I.P.C.

The crux of the allegations is that the petitioner is the son of the

landlord of the building. There was a dispute between the landlord and

the tenant about the alleged unauthorised induction of a sub lessee by

the tenant into the premises. The petitioner along with some others is

alleged to have gone to the shop and indulged in wanton acts of

mischief and violence. After making prior preparations, the accused

persons had allegedly gone to the tenanted premises to vex, intimidate

and attack the tenant, it is alleged. The crime has been registered.

Investigation is in progress. The petitioner apprehends imminent

arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. The boot is on the other leg. The

petitioner was not the aggressor but he was the victim of aggression.

He had gone to the tenanted premises and the petitioner was attacked

by the tenant. Apprehending that the petitioner may raise allegations

B.A.No.6018 of 2007 2

against the tenant, false and vexatious allegations have been raised

against the petitioner and others. The petitioner may be granted

anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that there are absolutely no

circumstances justifying or warranting the invocation of the

extraordinary equitable discretion under Section 438 Cr.P.C. The

learned Public Prosecutor has read to this Court the scene mahazar

from the case diary which reveals telltale indications of the acts of

violence and mischief inside the premises.

4. I have considered all the relevant inputs. I shall not

embark on a detailed discussion on the acceptability of the allegations

or the credibility of the data collected. Suffice it to say that there is

merit in the opposition by the learned Public Prosecutor and that this

is an eminently fit case where the petitioner must appear before the

Investigating Officer or the learned Magistrate and then seek regular

bail in the ordinary course. I find no features in this case which would

justify the invocation of the extraordinary equitable discretion under

Section 438 Cr.P.C.

5. This application is, in these circumstances, dismissed, but I

may hasten to observe that if the petitioner surrenders before the

B.A.No.6018 of 2007 3

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 and expeditiously.

(R.BASANT, JUDGE)
rtr/-