High Court Kerala High Court

Manugopalan vs State Of Kerala on 17 October, 2007

Kerala High Court
Manugopalan vs State Of Kerala on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6331 of 2007()


1. MANUGOPALAN, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DILEEP P.PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :17/10/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                         B.A.No.6331 of 2007
                       -------------------------------------
               Dated this the 17th day of October, 2007

                                    ORDER

Application for anticipatory bail. The petitioner faces allegations

of offences punishable, inter alia, under Section 3 of the P.D.P.P Act.

The crux of the allegations against the petitioner is that he, along with

co-accused on account of prior animosity, allegedly destroyed the

electric light of the K.S.E.B in front of the house of the defacto

complainant and unleashed an attack on the defacto complainant. No

serious injuries have resulted. All other offences alleged are bailable

offences except the one under Section 3(2) of the P.D.P.P Act.

Investigation is in progress. The petitioner apprehends imminent

arrest.

2. The learned counsel for the petitioner submits that the

petitioner is innocent. His name has not been specifically mentioned

in the F.I statement as one of those who had indulged in the specific

culpable overt acts. Directions under Section 438 Cr.P.C may be

issued in favour of the petitioner to save him from the undeserved

trauma of arrest and detention.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the F.I statement clearly

B.A.No.6331 of 2007 2

shows that the incident took place as a retaliation by the petitioner

and that the other accused are his friends. Investigation is not

complete. All the other accused had surrendered before the learned

Magistrate and have been enlarged on bail. There is absolutely no

justification in the petitioner seeking anticipatory bail, submits the

learned Public Prosecutor. This application for anticipatory bail may

be dismissed, submits the learned Public Prosecutor .

4. Having considered all the relevant inputs, I find merit in

the opposition by the learned Public Prosecutor. I take note of the

submission of the learned Public Prosecutor that the petitioner is

involved in several other crimes also. It is for the petitioner to appear

before the learned Magistrate and seek regular bail in the ordinary

course.

5. This application is, in these circumstances, dismissed, but I

may hasten to observe that if the petitioner surrenders before the 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 and expeditiously.

(R.BASANT, JUDGE)
rtr/-

B.A.No.6331 of 2007 3