High Court Kerala High Court

Chalil Sameer vs Circle Inspector Of Police on 4 September, 2007

Kerala High Court
Chalil Sameer vs Circle Inspector Of Police on 4 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5305 of 2007()


1. CHALIL SAMEER, S/O. MUHAMMED,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.KHALID

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/09/2007

 O R D E R
                             R. BASANT, J.
                    - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5305 of 2007
                    - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 4th day of September, 2007

                                 O R D E R

Application for anticipatory bail. The petitioner faces

allegations, inter alia, under Sections 3 and 5 of the Explosive

Substances Act. According to the petitioner, the person really

arrayed as accused is one Sameer, an autorikshaw driver. He is

named in the earliest document. But subsequently succumbing to

political pressure on behalf of the said Samer that Sameer has been

deleted from the array of accused and the petitioner, an innocent

Sameer, has been arrayed as the accused. In these circumstances it is

prayed that directions under Section 438 Cr.P.C. may be issued in

favour of the petitioner.

2. The learned Prosecutor, on instructions, submits that

Investigation is now complete. Investigators have come to the

conclusion that the petitioner is the real accused person referred to by

the informant in the F.I. statement. Final report has already been

filed. The petitioner is not now required to be arrested by the police.

He will have to appear before the learned Magistrate and seek bail.

B.A.No. 5305 of 2007
2

In these circumstances there is no necessity to issue any direction under

Section 438 Cr.P.C., submits the Prosecutor.

3. I find merit in the submissions of the learned Prosecutor.

Investigation having already been completed and final report having already

been filed, it is for the petitioner now to appear before the learned

Magistrate and seek regular bail in the ordinary course. I find no reason to

invoke the extra ordinary equitable discretion under Section 438 Cr.P.C. in

favour of the petitioner.

4. This application is accordingly dismissed. I may however

hasten to observe 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 orders on merits, in accordance with law and expeditiously – on the

date of surrender itself.

(R. BASANT)
Judge

tm