High Court Kerala High Court

M.P.Gopalakrishnan vs State Of Kerala Rep.By The on 24 July, 2007

Kerala High Court
M.P.Gopalakrishnan vs State Of Kerala Rep.By The on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4425 of 2007()


1. M.P.GOPALAKRISHNAN,S/O.PARAMESWARAN NAIR
                      ...  Petitioner
2. MANOJ, M.R., S/O. RAMU,
3. SHIJU K.T., KOTTAIKKAL VEEDU,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ANAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/07/2007

 O R D E R
                                  R.BASANT, J

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

                             B.A.No.4425 of 2007

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

                     Dated this the 24th day of July, 2007


                                      ORDER

Application for anticipatory bail. The petitioners (accused 1 to

3) face allegations in a crime registered, inter alia, under the

Scheduled Castes/Scheduled Tribes (Prevention of Atrocities) Act. All

other offences are admittedly bailable. The crux of the allegations is

that the accused persons (Accused Nos.2 and 3) along with some

others were members of an unlawful assembly which in prosecution of

their common object intentionally insulted the defacto complainant, a

person belonging to the Scheduled Caste in a public transport vehicle.

In public view the defacto complainant was allegedly insulted by the

accused. Admittedly, the 1st accused was not present at the scene.

The learned counsel for the petitioners submits that the allegations

are being raised vexatiously as a counter blast because of the

pendency of some other proceedings. Anticipatory bail may, in these

circumstances, be granted to the petitioners, it is contended.

2. The learned Public Prosecutor opposes the application

with the help of Section 18 of the Scheduled Castes/Scheduled Tribes

(Prevention of Atrocities) Act. The said provision clearly proscribes

entertainment of an application for anticipatory bail when the offence

alleged includes the one punishable under the Scheduled

Castes/Scheduled Tribes (Prevention of Atrocities) Act.

B.A.No.4425 of 2007 2

3. The learned counsel for the petitioners, in these

circumstances, submits that, at any rate, in so far as the 1st accused is

concerned, on the allegations raised, the charge under the Scheduled

Castes/Scheduled Tribes (Prevention of Atrocities) Act cannot lie at

all. He was not present at that time when the alleged insult was

traded by the defacto complainant. I find merit in that submission by

the learned counsel for the petitioners.

4. In so far as the other accused are concerned also, I am

satisfied that they can appear before the learned Magistrate and seek

regular bail. It has been repeated several times by this Court that the

mere fact that the offence under Section 3 of the Scheduled

Castes/Scheduled Tribes (Prevention of Atrocities) Act is triable by the

Special/Sessions Court is no reason for the Magistrate to abdicate his

jurisdiction under Section 437 Cr.P.C. The decisions in Ali v. State

of Kerala [2000(2) KLT 280], Shanu v. State of Kerala [200(3) KLT

452], Krishnakumar v. State of Kerala [2005(1) KLD (Cri.42)] and

P.P.Kader v. State of Kerala [2005(1) KLD (Cri.250)] make the

position crystal clear.

5. In the result, this application for anticipatory bail is

allowed in part. The following directions are issued under Section

438 Cr.P.C.

B.A.No.4425 of 2007 3

i) The petitioners shall appear before the learned Magistrate

having jurisdiction at 11 a.m on 31.07.07. The learned Magistrate

shall consider their applications for bail on merits, in accordance with

law and expeditiously – on the date of surrender itself;

iii) While considering the bail application of the 1st accused,

the learned Magistrate shall reckon that no allegation under Section 3

(1)(x) of the Scheduled Castes/Scheduled Tribes (Prevention of

Atrocities) Act has been raised against him and accordingly consider

his application for bail on merits.

(R.BASANT, JUDGE)

rtr/-