High Court Kerala High Court

Hashim vs The Station House Officer on 19 June, 2007

Kerala High Court
Hashim vs The Station House Officer on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3679 of 2007()


1. HASHIM, AGED 32 YEARS,
                      ...  Petitioner
2. BASHEER, AGED 30 YEARS,
3. MUHAMMED IQBAL, AGED 30 YEARS,

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/06/2007

 O R D E R
                               R.BASANT, J.

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

                            B.A.No.3679 of 2007

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

                  Dated this the  19th  day of June 2007




                                   O R D E R

Application for anticipatory bail. The petitioners are

accused 1,3 and 4. Altogether there are four accused persons.

They face allegations inter alia under Sections 341,353 and 427

read with 34 I.P.C. The alleged incident took place on

10/6/2007. On receipt of a complaint from the local Panchayat

President, the local Sub Inspector of Police is alleged to have

gone to the scene of occurrence where he was allegedly

threatened, intimidated and deterred by the accused persons.

This, in short, is the allegation. Crime was registered promptly.

Investigation is in progress. The petitioners apprehend

imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioners are absolutely innocent. Influential Panchayat

President is able to prevail upon the S.I to raise unnecessary and

false allegations against the petitioners. The petitioners

apprehend danger to themselves if the police were to arrest

B.A.No.3679/07 2

them and keep them in custody. The offence under Section 353

I.P.C is the non-bailable offence. The same has been made non-

bailable recently in 2006. I have considered all the relevant

inputs. I am satisfied that in the peculiar facts and

circumstances of this case, the petitioners can be given

opportunity to surrender before the learned Magistrate and the

learned Magistrate can be directed to consider the application

for bail on merits and pass appropriate orders.

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

directions are issued under Section 438 Cr.P.C.

(i) Petitioners shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 26/6/2007. They may

apply for bail on the same day after giving sufficient prior notice

to the learned Public Prosecutor in charge of the case.

(ii) The learned Magistrate shall consider the application

for bail on merits and pass appropriate orders on that day itself.

(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 these directions were not issued at all.

B.A.No.3679/07 3

(iv) If they were arrested prior to 26/6/2007, they shall be

released on their executing a bond for Rs.25,000/- (Rupees

twenty five thousand only) without any sureties, undertaking to

appear before the learned Magistrate on 26/6/2007.





                                                 (R.BASANT, JUDGE)

jsr


                               // True Copy//          PA to Judge


B.A.No.3679/07    4


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007