IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3420 of 2008()
1. P.N. GOPALAKRISHNAN (ASSISTANT SUB
... Petitioner
Vs
1. DY. SUPERINTENDENT OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 3420 of 2008
-------------------------------------------------
Dated this the 5th day of September, 2008
ORDER
The petitioner faces indictment as the 5th accused in a
crime which was registered initially under the caption “woman
missing”. Later, in the course of investigation, an allegation
under Sec.302 IPC was included. According to the petitioner,
there is no allegation whatsoever against him for the offence
under Sec.302 IPC. In the crime, the offence under Sec.201
IPC has subsequently been included by a report filed by the
Investigating Officer. The petitioner has also been arrayed
as an accused. The counsel submits that as against the
petitioner, even accepting the worst allegations against him,
there is no chance or semblance of allegation under Sec.302
IPC. The petitioner is willing to surrender before the learned
Magistrate and seek regular bail. But the petitioner
Crl.M.C. No. 3420 of 2008 -: 2 :-
apprehends that the learned Magistrate merely because the
Section of offence alleged in the FIR is 302 may not consider the
application for bail filed by the petitioner. The mere fact that as
against the co-accused the allegation under Sec.302 IPC has
been included may not be permitted to operate to the prejudice
of the petitioner, submits the learned counsel for the petitioner.
As the petitioner apprehends that the learned Magistrate may
follow such a course which does not have the sanction of law,
the petitioner has come to this Court with a request that
directions under Sec.482 Cr.P.C. may be issued.
2. The petitioner must surrender before the learned
Magistrate and seek regular bail. His application for bail must
be considered by the learned Magistrate on merits, in
accordance with law and expeditiously. If there is no allegation
raised against the petitioner under Sec.302 IPC either directly or
vicariously, there can be no question of the petitioner’s bail
application being rejected for the reason that in the crime the
offence under Sec.302 IPC is also alleged. I do not think that
any specific or special directions need be issued. It is
elementary that the learned Magistrate must look into the
allegations against the petitioner and not merely the allegations
raised in the crime against the other accused persons. I have no
Crl.M.C. No. 3420 of 2008 -: 3 :-
reason to assume that the learned Magistrate would not properly
advert to the real issues in the case and will not consider the
petitioner’s application for regular bail on merits, in accordance
with law and expeditiously. Sufficient general directions have
already been issued in the decision reported in Alice George v.
Deputy Superintendent of Police (2003 (1) KLT 339). No
further or specific directions appears to be necessary.
3. This Crl.M.C. is, in these circumstances, dismissed with
the above observations.
5. Hand over a copy of this order to the learned counsel for
the petitioner.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge
Crl.M.C. No. 3420 of 2008 -: 4 :-