High Court Kerala High Court

George vs State Of Kerala on 26 March, 2008

Kerala High Court
George vs State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1851 of 2008()


1. GEORGE, THEKKUPARA, MOONGODU,
                      ...  Petitioner
2. MOSES, S/O.THOMAS,
3. ASOKAN, S/O.MUTHAYYAN,

                        Vs



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

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/03/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.1851 of 2008
                       -------------------------------------
                Dated this the 26th day of March, 2008

                                   ORDER

Application for anticipatory bail. Petitioners are accused 3,

5 and 6. Altogether there are 14 accused persons. Accused 1 to

4 are named in the F.I.R. Accused 2 and 4 have already been

arrested. Accused persons face allegations in a crime registered

alleging offences punishable, inter alia, under Sections 307, 447

and 326 I.P.C. Allegations are raised under the Arms Act also.

There was a property dispute between the rival groups. The

accused persons were members of an unlawful assembly and had

unleashed an attack on the victim. Chopper, swords etc. were

used for commission of the offence. They allegedly trespassed

into the property of the defacto complainant and indulged in

wanton acts of violence and mischief. 3 persons suffered injuries

and one of them suffered a fracture also. Investigation is in

progress. The petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. Accused 5 and 6, ie.

petitioners 2 and 3 have not been named in the F.I.R. The

petitioners may, in these circumstances, be granted anticipatory

bail, it is prayed.

B.A.No.1851 of 2008 2

3. The learned Public Prosecutor opposes the application.

The learned Public prosecutor submits that the allegations are

grave. The petitioners had embarked on deliberate culpable

conduct after prior design. There are no circumstances

whatsoever justifying or warranting the invocation of the

discretion under Section 438 Cr.P.C. The nature of injuries

suffered by the victim recorded in the wound certificate has been

read over to me.

4. Having considered all the relevant inputs, I am not

persuaded to agree that there are any features in this case which

can justify or warrant the invocation of the extraordinary

equitable discretion under Section 438 Cr.P.C. This, I agree with

the learned Public Prosecutor , is a fit case where the petitioners

must appear before the Investigating Officer or the learned

Magistrate having jurisdiction and then seek regular bail.

5. 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.1851 of 2008 3