High Court Kerala High Court

Jeby John vs State Of Kerala on 30 January, 2008

Kerala High Court
Jeby John vs State Of Kerala on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 509 of 2008()


1. JEBY JOHN, S/O.JOHN, PANAKKAL HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/01/2008

 O R D E R
                               R.BASANT, J.

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

                             B.A.No.509 of 2008

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

             Dated this  the  30th day of January  2008


                                   O R D E R

Application for anticipatory bail. The petitioner faces

allegations under the Wild Life Protection Act. The crux of the

allegations is that the petitioner had got a consignment of 56

parrots brought from Bangalore for eventual transportation to

his establishment by name Golden Aquarium at Kunnamkulam.

The parrots were brought in a contract carriage bus operating

on the route. From that, it was unloaded into the vehicle of the

second accused. The second accused, in the course of

interrogation, furnished information to the forest officials that he

was engaged in the activity of transportation of the parrots to

the Golden Aquarium of the petitioner. Accordingly, the

petitioner has been arrayed as the first accused. Investigation is

in progress. The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He has nothing to do with

the second accused. The second accused must have been

prevailed upon by some of his business rivalries to give the name

of the petitioner as the person to whom the consignment was

B.A.No.509/08 2

sent. In these circumstances, the petitioner may be granted

anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that the

investigation so far clearly reveals the culpable involvement of

the petitioner in the transportation of parrots in violation of the

provisions of the Wild Life Protection Act. The petitioner does

not, at any rate, deserve to be granted anticipatory bail. The

petitioner may be directed to surrender before the investigating

officer or the learned Magistrate having jurisdiction and then

seek regular bail. Detailed interrogation of the petitioner is

necessary to ascertain the details of the crime.

4. The case diary has been placed before me. I have

perused the same. I have, in particular, gone through the

confession statement of the second accused. I shall not, at this

early stage, to express any opinion on the contentions raised or

about the acceptability of the allegations or the credibility of the

data collected. Suffice it to say that having considered all the

relevant inputs, I am of the view that the petitioner does not

deserve invocation of the the extraordinary equitable discretion

B.A.No.509/08 3

under Section 438 Cr.P.C. This, I agree with the learned Public

Prosecutor, is a fit case where the petitioner must appear before

the investigating officer or the learned Magistrate having

jurisdiction and then seek regular bail in the normal and

ordinary course.

5. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or 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, in accordance with law and expeditiously.

(R.BASANT, JUDGE)

jsr

B.A.No.509/08 4

B.A.No.509/08 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007