High Court Kerala High Court

Nishad vs State Of Kerala on 21 November, 2007

Kerala High Court
Nishad vs State Of Kerala on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7056 of 2007()


1. NISHAD, KOLLAMPARAMBIL HOUSE,
                      ...  Petitioner
2. SUNIL, EREZHATHUL HOUSE,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7056 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 21st day of November, 2007

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 2 and 4. Altogether five persons have been arrayed as

accused by now. Allegation is under Section 380 r/w. 34 I.P.C.

The crux of the allegations in the F.I.R. is that theft of Jo plates

and iron parts, which were kept in the shed in a quarry operated

by the defacto complainant, were thieved on 13.10.2007. In the

course of investigation accused 1 and 5 were arrested. Their

interrogation led to the ascertainment of the role of the

petitioners also in the crime committed. The petitioners have not

been arrested so far. They are allegedly absconding. The

petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. Totally false allegations are

raised against the petitioners.

B.A.No. 7056 of 2007
2

3. The learned Prosecutor submits that the Investigators had

arrested accused 1 and 5 and from their confession statements the

Investigators have ascertained the role of the petitioners in the crime

committed. Only part of the booty has been recovered. The petitioners

have to be arrested and interrogated. Only on such interrogation can

truth be ascertained completely. At the moment and with the available

inputs, there are no circumstances at all that can justify the invocation

of the extra ordinary equitable discretion under Section 438 Cr.P.C.

4. The case diary has been placed before me for my perusal.

The learned Prosecutor has drawn my attention particularly to the

confession statements of the arrested accused. The learned counsel for

the petitioner had drawn my attention to the remand report submitted

by the police after arrest of some of the accused. The remand report

does show the involvement of the other accused persons in the crime,

though such other accused had not been named in the remand report

when the arrested accused were produced before Court.

5. Having considered all the relevant Inputs, I find no features

in this case, which would justify the invocation of the extra ordinary

B.A.No. 7056 of 2007
3

equitable discretion under section 438 Cr.P.C. in favour of the

petitioners. This I am satisfied is a fit case where the petitioners must

be directed to appear before the Investigator or the learned Magistrate

having jurisdiction and then seek regular bail in the ordinary course.

5. This application is accordingly dismissed. I may

however hasten to observe that if the petitioners appear before the

learned Magistrate and apply for bail after giving sufficient prior

notice to the Prosecutor in charge of the case, the learned

Magistrate must proceed to pass orders on merits, in accordance with

law and expeditiously.

(R. BASANT)
Judge

tm