High Court Kerala High Court

C.M.Ummer vs Station House Officer on 12 July, 2007

Kerala High Court
C.M.Ummer vs Station House Officer on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4226 of 2007()


1. C.M.UMMER,S/O.MOHAMMED,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,VENGARA POLICE
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/07/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                              B.A.No.4226 of 2007

                          -------------------------------------

                      Dated this the 12th day of July, 2007


                                       ORDER

Application for anticipatory bail. The petitioner is the 1st

accused. The petitioner faces allegations, inter alia, under Section

420 I.P.C. The crux of the allegations is that the petitioner along with

the 2nd accused approached the defacto complainant with a proposal

for the marriage of the 2nd accused. The defacto complainant was

prepared to pay amounts in consideration of the marriage.

Deliberately to induce the defacto complainant to agree to the

marriage, false assertions were made that the 2nd accused is a

divorcee. He really had a wife and children. This fraudulent

misrepresentation was made allegedly to induce the complainant to

part with amounts and agree to give his daughter in marriage to the

2nd accused. Crime has been registered. Investigation is in progress.

The 2nd accused has already been arrested. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

allegations raised are totally false and incorrect. There was no

intention to suppress any information from the defacto complainant.

In these circumstances, the petitioner may be granted anticipatory

bail.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that in the facts and

B.A.No.4226 of 2007 2

circumstances of the case, there is absolutely no justification in the

prayer for invocation of the extraordinary equitable discretion under

Section 438 Cr.P.C. The petitioner may be directed to surrender

before the Investigating Officer or the learned Magistrate having

jurisdiction and seek regular bail, submits the learned Public

Prosecutor.

4. I find merit in the opposition by the learned Public

Prosecutor . I am satisfied that this 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. No circumstances to justify the

invocation of the jurisdiction under Section 438 Cr.P.C is shown to

exist.

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

with the specific observation that if the petitioner appears before 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.

Hand over a copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

rtr/-

B.A.No.4226 of 2007 3