High Court Kerala High Court

Muhammed Kunhi Mukkunnoth vs State Of Kerala on 30 January, 2008

Kerala High Court
Muhammed Kunhi Mukkunnoth vs State Of Kerala on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 504 of 2008()


1. MUHAMMED KUNHI MUKKUNNOTH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SHIRAZ ABDULLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/01/2008

 O R D E R
                                   R.BASANT, J

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

                              B.A.No.504 of 2008

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

                Dated this the 30th day of January, 2008



                                        ORDER

Application for anticipatory bail. Petitioner faces allegations

in a crime registered for offences punishable, inter alia, under

Sections 308 and 324 r/w 149 I.P.C. The alleged incident took

place on 10.12.07. The petitioner along with some other co-

accused had come to this Court claiming anticipatory bail and this

Court by order dated 07.01.08 in B.A.No.8019 of 2007 had

dismissed the application for anticipatory bail so filed by the

petitioner and the other accused.

2. The petitioner has come to this Court again claiming

anticipatory bail. It is trite that when one application for

anticipatory bail was dismissed and the petitioner again

approaches this Court for the same relief, the petitioner must

show change of circumstances if any to justify the grant of

anticipatory bail to the petitioner by this Court in the second

application.

3. Except that some time has elapsed after the dismissal

of the earlier application for anticipatory bail, no other specific

B.A.No.504 of 2008 2

change of circumstances are brought to my notice. The learned

counsel for the petitioner further submits that when the matter

came up for hearing on the previous occasion, certain very

important facts were omitted to bring to the notice of this Court.

4. What are those circumstances ? On 07.12.07, the

petitioner had complained about commission of offences, inter

alia, under Sections 341 and 427 against two named persons and

some others. The accused in that crime and the defacto

complainant in this crime do all belong to the same political party.

The petitioner was threatened to withdraw the allegations raised

in the crime registered on 08.12.07. He refused to do that. Only

because of that, the present allegations is raised against him in

this crime, submits the learned counsel for the petitioner.

5. I have considered all the relevant inputs. I find no

circumstances which can persuade me to take a different view as

there has already been taken in the order dated 07.01.08. I do

stick to the view that the petitioner must surrender before the

Investigating Officer or the learned Magistrate and then seek

regular bail in the ordinary course.

6. This application is, in these circumstances, dismissed,

but I may hasten to observe that if the petitioner surrenders

B.A.No.504 of 2008 3

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 and expeditiously.

(R.BASANT, JUDGE)

rtr/-