High Court Kerala High Court

C.S.Vinod vs The Station House Officer on 26 July, 2007

Kerala High Court
C.S.Vinod vs The Station House Officer on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4501 of 2007()


1. C.S.VINOD, AGED 34 YEARS,
                      ...  Petitioner
2. SHAJU, AGED 36 YEARS,
3. JOJI, AGED 30 YEARS,

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. STATE- REPRESENTED BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/07/2007

 O R D E R






                              R. BASANT, J.

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

                       B.A. NO. 4501  OF  2007

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

              Dated this the  26th    day of July, 2007



                                  ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 3. They face allegations along with the co-

accused under Sec.304 of the IPC. The crux of the allegations

against the petitioners is that they physically assaulted the

deceased. The deceased was an insane person who was

brought to the hospital for treatment. He had escaped from

the hospital and had allegedly misbehaved to the petitioners.

The deceased was in an aggressive mood and the petitioners

had deterred him allegedly by beating him. The deceased had

run away. He ultimately got drowned in water and eventually

met with his death. Subsequently, allegations have been

raised against the petitioners and a host of others who had

roles in deterring the deceased person. Investigation is in

progress. The petitioners apprehend imminent arrest.

B.A. NO. 4501 OF 2007 -: 2 :-

2. The learned counsel for the petitioners submits that, by

no stretch of imagination, can it be held that the petitioners had

any intention, even accepting the entire case of the prosecution

to cause the death of the deceased. The allegation will also

only reveal that the petitioners, who did not know the deceased

who was behaving in aggressive and unruly manner, only tried to

deter him. Even if the allegations were accepted in toto, it will

not reveal any offence beyond the one punishable under Sec.323

of the IPC. Beating with hands is the allegation raised. A

serious injury is allegedly suffered on the cheek. Even assuming

the worst, that can constitute only an offence under Sec.325 of

the IPC. In these circumstances, the allegation under Sec.304 of

the IPC has been unnecessarily included. It cannot at all be

assumed that the petitioners caused the death of the deceased.

The inclusion of that would compel the petitioners to remain in

custody unnecessarily as the offence being triable by a Court of

Session, the Magistrate is not likely to grant bail. In these

circumstances, this is a fit case to invoke the powers under

Sec.438 of the Cr.P.C., submits the learned counsel for the

petitioners.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor points out that there was no overt

B.A. NO. 4501 OF 2007 -: 3 :-

acts committed by the deceased against the petitioners. At worst

he was only behaving in an unruly manner because of his illness

and the conduct of the petitioners is not justified.

4. I have considered all the relevant inputs.

Notwithstanding the opposition by the learned Public

Prosecutor, I am satisfied that this is a fit case where the

petitioners can be granted anticipatory bail in the circumstances

to which I have already made brief reference above.

5. In the result, this petition is allowed. Following

directions are issued under Sec.438 of the Cr.P.C:

(i) The petitioners shall appear before the learned

Magistrate having jurisdiction at 11 a.m. on 2/8/07. They shall

be released on regular bail on their executing bonds for

Rs.25,000/- 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 p.m. on 3/8/07 and 4/8/07 and thereafter on all Mondays

and Fridays between 10 a.m. and 12 noon for a period of two

months. Subsequently, they shall so make themselves available

for interrogation before the Investigating Officer as and when

directed by the Investigating Officer in writing to do so.

B.A. NO. 4501 OF 2007 -: 4 :-

(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 2/8/07 as directed in clause (i) above, they shall be released

on their executing bonds for Rs.25,000/- each without any

sureties undertaking to appear before the learned Magistrate on

2/8/07.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge

B.A. NO. 4501 OF 2007 -: 5 :-