Nishil vs State Of Kerala Represented By The on 12 December, 2007

0
39
Kerala High Court
Nishil vs State Of Kerala Represented By The on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7622 of 2007()


1. NISHIL, S/O.RAMACHANDRAN, AGED 29,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/12/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7622 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 12th day of December, 2007

                               O R D E R

Petitioner is the 11th accused in Crime No.333 of 2005 of

Alathur police station. That crime is registered under Section

302 I.P.C. The petitioner was arrested in the course of

investigation of that crime. He was granted default bail under

the proviso to Section 167(2) Cr.P.C. in as much as the final

report was not filed within the period of 90 days. The petitioner

was released from custody. He was allegedly involved in some

other very grievous crimes. An application was filed to cancel

his bail. That application was allowed by the learned Sessions

Judge as per order in Crl.M.P.No. 3038 of 2006 dt.19.9.2006.

The petitioner was taken back to custody on the strength of that

order on 2.5.2007. In fact he was not arrested while he was

enjoying the liberty under the earlier bail order. He had been

arrested in some other crime and a production warrant was issued

to cause his production in this crime. The petitioner has been

B.A.No. 7622 of 2007
2

continuing in custody from 2.5.2007 in this case as per the production

warrant issued and the subsequent remand consequent to the order in

Crl.M.P. No. 3038 of 2006 by the Sessions Court, Palghat.

2. The petitioner came to this Court again seeking regular bail

and by order dt.10.10.2007 in B.A.No. 5155 of 2007 the petitioner’s

application for regular bail was dismissed. It was however observed

that the petitioner can come to this Court for bail again at a later stage,

not at any rate prior to 26.11.2007.

3. The petitioner has now come to this Court with this bail

application on 3.12.2007. The learned counsel for the petitioner

submits that the final report has not been filed so far and the petitioner

is at any rate entitled to be enlarged on bail now.

4. The learned counsel for the petitioner raises a very serious

contention. He contends that the order in Crl.M.P. 3038 of 2006 of the

learned Sessions Judge, Palghat has been challenged before this Court

in Crl.R.P. No. 4588 of 2006 and another Bench of this Court, as per

order dt. 21.12.2006, had directed stay of the said order canceling bail.

B.A.No. 7622 of 2007
3

After 21.12.2006 no court could have taken any steps to get the

petitioner into custody or to remand him in this crime in view of the

order of stay dt.21.12.2006. Consequently the learned counsel for the

petitioner contends that the detention of the petitioner as per the

production warrant from 2.5.2007 is incorrect, improper and illegal.

As his very detention is illegal and improper, the petitioner may now

be released from custody, submits the learned counsel.

5. The learned counsel fairly submits that there has been an

omission on the part of the petitioner to apprise all courts from

2.5.2007 till this date of the interim order passed in Crl.R.P. 4588 of

2006 by another Bench of this Court dt. 21.12.2006. That omission

notwithstanding, the petitioner is not liable to continue in custody for

one day longer, submits the counsel.

6. The learned Prosecutor was directed to take instructions. The

file in Crl.R.P.4588 of 2006 was called to this Court for perusal. I

have perused the files. I have secured a report from the learned

Magistrate also. The report shows that production warrant was issued

B.A.No. 7622 of 2007
4

solely on the basis of the order in Crl.M.P.No.3038 of 2006

dt.19.9.2006 of the learned Sessions Judge, Palghat. The production

warrant was issued as the learned Magistrate was not aware of and was

not apprised of the interim order passed in Crl.R.P. 4588 of 2006 on

21.12.2006. In these circumstances, it is submitted that the petitioner

is really on bail even now, eventhough he has been authorised to be

detained on the basis of the production warrant issued by the learned

Magistrate from 2.5.2007.

7. The learned Prosecutor, after taking instructions and after

perusing the files, also submits that an inadvertent error appears to

have crept in. Neither the accused nor the Prosecutor nor the Court

was cognizant of the fact that there was an interim order dt. 21.12.2006

staying all further proceedings pursuant to the order in Crl.M.P.3038 of

2006 dt. 19.9.2006.

8. The long and short of the above discussions is that the

detention of the petitioner from 2.5.2007 is incorrect, improper and

without legal justification. It appears that there was confusion in the

B.A.No. 7622 of 2007
5

matter. The petitioner is involved in many crimes. Even the petitioner

does not appear to have been sure of the factual position. That is the

only way to understand the omission on the part of the petitioner and

his counsel to bring to the notice of the Court the fact when a detailed

order was passed in B.A. 5155 of 2007 dt.10.10.2007.

9. Be that as it may, I am now satisfied that the petitioner is on a

valid order of bail. The order canceling his bail has been stayed as per

order in revision, which is pending even now, and the interim order

continues to be in force. The only consequent order this Court can

pass is to direct release of the petitioner forthwith from custody. He

shall continue to be bound by the bond executed by him and the

conditions imposed on him when he was initially released on bail i.e.

default bail was granted to him by the learned Magistrate. He shall

scrupulously comply with the conditions imposed as per the said order,

until these conditions are modified or vacated.

10. This application is accordingly allowed. The Registry shall

forthwith communicate the direction to the learned Magistrate and the

B.A.No. 7622 of 2007
6

prison authorities to release the petitioner from custody forthwith, if

his continued detention is not necessary in connection with any other

case.

11. Crl.R.P.No.4588 of 2006 shall be called before the

appropriate Bench for consideration and disposal. The Registry shall

forthwith bring to the notice of that Court this order.

(R. BASANT)
Judge

tm

LEAVE A REPLY

Please enter your comment!
Please enter your name here