High Court Kerala High Court

Arun Chandran vs State Of Kerala on 30 November, 2007

Kerala High Court
Arun Chandran vs State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7222 of 2007()


1. ARUN CHANDRAN, S/O RAMACHANDRAN PILLAI,
                      ...  Petitioner
2. ANILKUMAR, S/O BHASKARAN UNNITHAN,

                        Vs



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

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/11/2007

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                       B.A.No.7222 of 2007
                     -------------------------------------
            Dated this the 30th day of November, 2007

                                  ORDER

Application for anticipatory bail. Petitioners are accused 1

and 2. They are named in the F.I.R. Altogether there are 8

accused persons. 3 of them are named in the F.I.R.

2. The alleged incident took place on 13.11.07.

Miscreants who allegedly came in 3 motor cycles armed with

dangerous weapons – swords and sticks allegedly unleashed an

attack on the victim. Prior animosity is the alleged motive. The

crime has been registered promptly. Investigation is in progress.

The petitioners apprehend imminent arrest.

3. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. They have been falsely

implicated in the crime. No such incident whatsoever had taken

place in the presence of the petitioners. The petitioners

happened to be functionaries of the R.S.S and merely on account

of that reason, such false allegations are being raised. It is

prayed that anticipatory bail may be granted to the petitioners.

4. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the case diary does

B.A.No.7222 of 2007 2

not at all show that the dispute has any political overtones. Prior

personal animosity is the only alleged motive, submits the

learned Public Prosecutor. In any view of the matter, there are

no circumstances whatsoever which would justify or warrant the

invocation of the extraordinary equitable discretion under Section

438 Cr.P.C, submits the learned Public prosecutor.

5. Having considered all the relevant inputs, I find merit

in the opposition by the learned Public Prosecutor. This, I am

satisfied, is a fit case where the petitioners must appear before the

learned Magistrate having jurisdiction or the Investigating Officer and

then seek bail in the regular and ordinary course.

6. This application is, in these circumstances, dismissed,

but I may hasten to observe that if the petitioners surrender

before the Investigating Officer or the learned Magistrate and

apply 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/-

B.A.No.7222 of 2007 3