High Court Kerala High Court

Jyothish Kumar N.K. vs State Of Kerala on 12 March, 2008

Kerala High Court
Jyothish Kumar N.K. vs State Of Kerala on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1514 of 2008()


1. JYOTHISH KUMAR N.K., AGED 30 YEARS,
                      ...  Petitioner
2. RAVEENDRAN K., AGED 26 YEARS,
3. JYOTHISH KUMAR V.K., AGED 21 YEARS,
4. DHANARAJAN.C, AGED 23 YEARS,
5. MANIKANDAN.K., AGED 21 YEARS,
6. PAVIDAS P., AGED 19 YEARS,
7. CHANDRAN V.K., AGED 28 YEARS,
8. SUNIL KUMAR.C., AGED 26 YEARS,
9. SURESH KUMAR N.K., AGED 33 YEARS,

                        Vs



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

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/03/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.1514 of 2008
                       -------------------------------------
               Dated this the 12th day of March, 2008

                                   ORDER

Application for anticipatory bail. Petitioners are accused 1

to 9. Altogether there are 15 accused persons. All the

petitioners are named in the F.I.R. They face allegations in a

crime registered alleging offences punishable, inter alia, under

Section 326 r/w 149 I.P.C. On 17.02.08 at about 5.50 p.m on

account of animosity which arose from an incident which had

taken place a couple of days’ earlier at a Thalappoli festival in the

locality, accused persons armed with swords and iron rods

allegedly attacked the defacto complainant resulting in grievous

injuries including fracture of the left radius for the defacto

complainant. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. They are falsely

implicated. The alleged motive is too insufficient to justify the

alleged overt acts committed by the petitioners. In these

circumstances anticipatory bail may be granted to the

petitioners, it is prayed.

B.A.No.1514 of 2008 2

3. The learned Public Prosecutor opposes the

application. Sufficiency of a motive is too dangerous of a criteria

in the adjudication of culpability in criminal cases. Culpable

responsibility cannot be assessed on the basis of the sufficiency

of motive. The learned Public Prosecutor submits that the more

unreasonable a person is the less the motive necessary to

unleash an attack on the other. In these circumstances

arguments advanced on the basis of the sufficiency of motive

may not weigh with the Court, submits the learned Public

Prosecutor .

4. I have considered all the relevant inputs. I shall

carefully avoid any detailed discussion about the acceptability of

the allegations or the credibility of the data collected. I am not

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

can justify 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.

B.A.No.1514 of 2008 3

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/-