High Court Kerala High Court

K.T.Rasheed vs The C.I. Of Police on 26 September, 2007

Kerala High Court
K.T.Rasheed vs The C.I. Of Police on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 494 of 2001()



1. K.T.RASHEED
                      ...  Petitioner

                        Vs

1. THE C.I. OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/09/2007

 O R D E R
                          V. RAMKUMAR, J.

              ````````````````````````````````````````````````````
                  Crl. R.P. No. 494 OF 2001 and
              Crl.M.C.Nos.2205 and 2648 OF 2001
              ````````````````````````````````````````````````````
            Dated this the 26th day of September, 2007

                                O R D E R

The Crl.R.P. has been filed by A11 and the

common petitioner in the two Crl.M.Cs. is A1 in crime

No.618/00 of Mannarkkad Police Station for offences

punishable under sections 143, 147, 148, 324, 307 and 302

read with section 149 IPC. A1 and A11 were granted

anticipatory bail by the Sessions court, Palakkad.

Subsequently, on the motion of the investigating officer the

anticipatory bail granted to A1 and A11 was cancelled taking

note of the gravity of the offence. Crl.R.P. No.494/01 has

been filed by A11 challenging the order cancelling the

anticipatory bail. Crl.M.C.2648/01 has been filed by A1

challenging the order cancelling the anticipatory bail.

Crl.M.C.No.2205/01 has been filed by A1 requesting the

change of the Public Prosecutor alleging bias and political

interference.

Crl.R.P.No.494/01 & connected cases
: 2 :

2. When these matters came up for hearing today, the

learned counsel appearing for the first accused in two

Crl.M.Cs. submitted that A1 is not interested in prosecuting

Crl.M.C.No.2648/01 and he is not pressing the same. The

counsel also submitted that on account of the passage of time

Crl.M.C.No.2205/01 has become infructuous. Accordingly,

both the Crl.M.Cs. are dismissed as prayed for by the counsel

without any adjudication on the merits.

3. Coming to Crl.R.P.No.494/01, as noticed earlier,

the offences for which the accused stand charged are grave

offences in which anticipatory bail ought not to have been

granted and was rightly cancelled by the Sessions Court upon

a motion by the investigating officer. I do not find any illegality

in the said order eventhough it is passed without notice to the

11th accused/petitioner. The main case in which the accused

persons appeared before the committal court, has been

committed to the Sessions Court, Palakkad where it is

pending as S.C.No.630/05. Since the charge sheet against

A11 was filed showing that he is absconding, he may have to

Crl.R.P.No.494/01 & connected cases
: 3 :

be committed to the court of sessions by the committal

Magistrate after complying section 207 Cr.P.C. Since the

investigation is over and the case ended in the filing of a

charge sheet long ago, there is no need for interrogation or

questioning of A11. I, therefore, do not see any reason why

A11 should not be enlarged on regular bail. Accordingly, if

A11 surrenders before the Magistrate concerned and files an

application for regular bail within two weeks from today, he

shall be released on bail on appropriate conditions ensuring

his presence for the trial of the case. The committal

Magistrate shall also complete the committal proceedings as

against A11 expeditiously and commit A11 also to the

Sessions Court so that it could be clubbed along with

S.C.No.630/05 for joint trial and disposal.

(V. RAMKUMAR, JUDGE)
aks

Crl.R.P.No.494/01 & connected cases
: 4 :

V. RAMKUMAR, J.

““““““““““““““““““““““““
Crl. R.P. No. 494 OF 2001 and
Crl.M.C.Nos.2205 & 2648 OF 2001
““““““““““““““““““““““““

O R D E R

26th day of September, 2007