High Court Kerala High Court

Kilakkan @ Thankan vs State Of Kerala Represented By The on 31 October, 2007

Kerala High Court
Kilakkan @ Thankan vs State Of Kerala Represented By The on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6656 of 2007()


1. KILAKKAN @ THANKAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.VISHNU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/10/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.6656 of 2007
                    ----------------------------------------
           Dated this the 31st day of October 2007

                               O R D E R

Application for anticipatory bail. The petitioner faces

allegations for offences punishable inter alia under the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act. According to the petitioner, he is absolutely

innocent. It is prayed that anticipatory bail may be granted to

the petitioner.

2. In the light of Section 18 of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, this court is not

jurisdictionally competent to grant anticipatory bail. There is no

contention before me that the allegation does not constitute an

offence under the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act. In such event, of course, it is

possible to contemplate the invocation of powers under Section

438 Cr.P.C notwithstanding the fact that Section 3 of the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act finds a place in the F.I.R.

B.A.No.6656/07 2

3. The learned counsel for the petitioner then submits

that there may at least be a direction to the learned Magistrate

to consider the application for regular bail on merits, in

accordance with law and expeditiously. The petitioner

apprehends that the learned Magistrate may not consider the

application for regular bail to be filed by the petitioner when he

surrenders because the offence is triable exclusively by a

Special/Sessions court under Section 14 of the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act. This court

has time and again clarified in Ali v. State of Kerala [2000(2) KLT

280, Shanu v. State of Kerala [2000(3) KLT 452, Krishnakumar v.

State of Kerala [20005(1) KLD(Cri.)42] and P.P.Kader v. State of

Kerala [2005(1) KLD(Cri.)250] that the mere fact that the offence

under the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act is triable by a Special/Sessions court under

Section 14 of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act will not justify the learned

Magistrate abdicating his jurisdiction under Section 437 Cr.P.C.

The learned Magistrate is bound to consider the application for

bail under Section 437 Cr.P.C on merits, in accordance with law

and expeditiously.

B.A.No.6656/07 3

4. 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 – on the date

of surrender itself.




                                             (R.BASANT, JUDGE)

jsr

            // True Copy//      PA to Judge

B.A.No.6656/07    4

B.A.No.6656/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007