High Court Kerala High Court

Chandrasekhara Pillai vs State Of Kerala Represented By The on 13 July, 2007

Kerala High Court
Chandrasekhara Pillai vs State Of Kerala Represented By The on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4015 of 2007(C)


1. CHANDRASEKHARA PILLAI,
                      ...  Petitioner
2. RAJASEKHARA PILLAI,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/07/2007

 O R D E R
                                   R.BASANT, J

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

                             B.A.No.4015 of 2007

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

                     Dated this the 13th day of July, 2007


                                      ORDER

Application for anticipatory bail. The petitioners are accused 1

and 2. They are son-in-law of the defacto complainant and brother of

the son-in-law of the defacto complainant. The crux of the allegations

is that on 23.5.07 at 7 p.m, the accused persons along with two others

trespassed into the house of the defacto complainant and attacked the

defacto complainant, his son and his employee with dangerous

weapons. The defacto complainant suffered fairly serious injuries.

The incident took place at 7 p.m and at 7.45 p.m the injured was at

hospital and had narrated to the doctor the alleged cause as assault

by the son in law. F.I statement was registered when the defacto

complainant was undergoing treatment on 29.05.2007 only.

Investigation is in progress. The petitioners apprehend imminent

arrest.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. He submits that actually a

different incident had taken place on 22.5.07 and apprehending that

action may be taken in respect of that incident in which the son of the

defacto complainant is the aggressor, the present false allegations

have been raised. Actually the incident had taken place on 22.05.07

B.A.No.4015 of 2007 2

and no incident at all had taken place on 23.05.07. Both the

petitioners are well employed. Arrest and incarceration is likely to

affect the prospectus of their continuing in employment. In these

circumstances it is prayed that directions under Section 438 Cr.P.C in

favour of the petitioner may be issued.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the allegations are

serious and grave. Father-in-law/defacto complainant was attacked at

his house with dangerous weapons. Fairly serious injuries have been

caused to him. The wound certificate clearly suggests that the

injuries were suffered on 23.05.07 only and it is unlikely that having

suffered the injuries on the previous date, the defacto complainant

would have waited for one day to go to the doctor. Whatever may

have happened on the previous day, that has no bearing whatsoever

on the facts in controversy in the present case, it is submitted. In

these circumstances it is prayed that anticipatory bail may not be

granted to the petitioners. They may be directed to resort to the

ordinary and normal course of appearing before the investigator or

the learned Magistrate and seek regular bail.

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

Prosecutor. I have already referred to the skeletal facts. A more

detailed reference to facts or an attempt to resolve the facts in

B.A.No.4015 of 2007 3

controversy is not necessary at all. I am satisfied that there is no

justification in the prayer to invoke the extraordinary equitable

discretion under Section 438 Cr.P.C. The petitioners must resort to

the ordinary and normal course of appearing before the Investigating

Officer or the learned Magistrate having jurisdiction. They must then

seek bail.

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

but I may hasten to observe that if the petitioner surrenders 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.

(R.BASANT, JUDGE)

rtr/-