High Court Kerala High Court

Jestin Raju vs State Of Kerala on 16 May, 2008

Kerala High Court
Jestin Raju vs State Of Kerala on 16 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3003 of 2008()


1. JESTIN RAJU, PONKUNNEL HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.MOHAN IDICULLA ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/05/2008

 O R D E R
                            V.K.MOHANAN, J.
                        --------------------------------
                  Bail Application No. 3003 of 2008
                        --------------------------------
                Dated this the 13th day of May, 2008

                                O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,

who is the 2nd accused in Crime No. 141/2008 of Kuruvilangad

Police Station for offences punishable under Sections 452, 308,

323 and 294(b) read with Section 34 I.P.C., seeks anticipatory

Bail.

2. The learned Public Prosecutor opposed the

application.

3. Anticipatory bail cannot be granted in a case involving

such grave offence. It is too early to accept the petitioner’s

contention that the petitioner has been falsely implicated. It is

brought to my notice that the other accused were already released

on bail and his application for anticipatory bail was rejected as per

Annexure A1 order for the reason that the custodial interrogation

of the petitioner was essential to recover the weapon used for

inflicting the injury on the de-facto complainant. It is a fact that the

weapon used for the commission of the offence was recovered on

28.03.2008 and also after investigation the final report is filed.

B.A. No. 3003 OF 2008
2

That being the position, the custodial interrogation of the

petitioner is not warranted. There is no reason why the petitioner

should not surrender before the magistrate concerned and seek

regular bail. Accordingly, if the petitioner surrenders before the

Magistrate concerned within two weeks from today and files an

application for regular bail, the same shall be considered and

disposed of preferably on the same day on which it is filed bearing

in mind the decision in Sukumari v. State of Kerala (2001 (1)

KLT 22).

With the above observation, this Application is disposed of .

V.K.MOHANAN,

JUDGE.

ttb