High Court Kerala High Court

Praveen Babu C.R vs State Of Kerala on 12 November, 2007

Kerala High Court
Praveen Babu C.R vs State Of Kerala on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6525 of 2007()


1. PRAVEEN BABU C.R.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 6525 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 12th day of November, 2007

                               O R D E R

Application for anticipatory bail. The petitioner is the

first accused. Altogether there were three accused persons in the

F.I.R. In the course of investigation, the other two accused have

been deleted from the array of accused. The petitioner faces

allegation under Section 380 I.P.C. He is the Secretary of a

temple committee. The crux of the allegations is that the

ornaments of the idol were thieved and attempts were made by

the petitioner through some others to sell the ornaments of the

idol. Investigation is in progress. The petitioner apprehends

imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. He belongs to Scheduled Caste.

He owes allegiance to B.J.P. The other members of the temple

committee do not owe allegiance to B.J.P. and they are members

of the ruling party. All of them do not belong to Scheduled

B.A.No. 6525 of 2007
2

Caste/tribe. They are making false allegations against the petitioner

that the petitioner has stolen the ornaments of the diety. As a matter

of fact, the Poojari of the temple is in possession of the ornaments.

The petitioner is not in possession of the ornaments. False and

vexatious allegations are being raised against the petitioner by his

adversaries, who belong to different castes and different political

parties with the transparent intention of vexing and harassing him. He

does not deserve to endure the trauma of arrest and detention. He may

now be granted anticipatory bail, submits the learned counsel. The

learned counsel further submits that the petitioner had filed a complaint

under the provisions of the SC/ST (Prevention of Atrocities) Act. That

case is also pending investigation before the petitioner.

3. The learned Prosecutor, after taking instructions, submits that

the said case under the SC/ST (Prevention of Atrocities) Act was only

an attempt made by the petitioner to avoid blame which is raised

against him in this crime. Investigation has revealed the falsity of the

allegations raised in that crime. Decision has already been taken by the

Investigators to refer the said complaint as unsustainable.

B.A.No. 6525 of 2007
3

4. The learned Prosecutor further submits that there are

indications available in this case, which show that the petitioner was

having possession of some of the ornaments of the diety and that the

petitioner had made attempts through others to dispose of the said

ornaments. A thorough and exhaustive interrogation of the petitioner

is necessary to recover the stolen articles, which are suspected to be

available in the possession of the petitioner. At any rate, the petitioner

may not be permitted to arm himself with an order of anticipatory bail.

He may be directed to co-operate with the Investigators. He will have

to surrender before the Investigating Officer or the learned Magistrate

having jurisdiction, submits the learned Prosecutor.

5. The case diary has been perused by me. Considering the

nature of the allegations raised, I shall carefully not embark on a

detailed discussion on merits about the acceptability of the allegations

raised or the credibility of the data collected. Suffice it to say that I

do not find any features in this case, which would justify the invocation of

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

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

B.A.No. 6525 of 2007
4

resort to the ordinary and normal procedure of appearing 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 petitioner appears before 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 orders on

merits, in accordance with law and expeditiously.

(R. BASANT)
Judge

tm