High Court Kerala High Court

Anilkumar vs State Of Kerala Represented By on 4 October, 2007

Kerala High Court
Anilkumar vs State Of Kerala Represented By on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5948 of 2007(A)


1. ANILKUMAR,S/O. THANKAPPAN,
                      ...  Petitioner
2. BAIJU,S/O. RAJAPPAN,
3. MANOJ, KEERIKUNNEL HOUSE,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/10/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.5948 of 2007
                      ----------------------------------------
                Dated this the 4th day of October 2007

                                 O R D E R

Second application for anticipatory bail. The petitioners are

accused 2,3 and 9. They face allegations for offences punishable

under the Kerala Forest Act. The crux of the allegations is that they

trespassed into the reserve forest and cut and removed teak trees

standing in such reserve forest. The alleged incident took place some

time in September 2006.

2. The earlier application for anticipatory bail filed by the

petitioners along with some other accused was dismissed by another

Bench of this Court on 4/12/2006 with observations that the

petitioner can surrender before the learned Magistrate and seek

regular bail within a period of two weeks. The petitioners admittedly

have not so far surrendered before the learned Magistrate. This is a

second application for anticipatory bail and it is incumbent on the

petitioners to show change of circumstances justifying a fresh

consideration of their bail application.

3. The learned counsel for the petitioners submits that elapse

of time and the subsequent investigation are reasons which according

to him justify a fresh consideration of the application for anticipatory

bail. Elapse of time by itself would be irrelevant. The learned counsel

B.A.No.5948/07 2

for the petitioners submits that further investigation has revealed

that the petitioners have no contumacious or culpable role. The

learned Public Prosecutor on the contrary asserts that further

investigation conducted has only confirmed the complicity of the

petitioners and there is absolutely no circumstances to justify a fresh

consideration of the prayer for anticipatory bail which already stands

rejected by order dated 4/12/2006.

4. Having considered all the relevant circumstances, I find

merit in the opposition by the learned Public Prosecutor. I am unable

to find any change in circumstance which can justify a fresh

consideration of the bail application, which stands rejected as per

earlier order dated 4/12/2006, on merits.

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.5948/07    3

B.A.No.5948/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007