High Court Kerala High Court

Prithiviraj B.S. vs State Of Kerala on 4 October, 2007

Kerala High Court
Prithiviraj B.S. vs State Of Kerala on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2927 of 2007()


1. PRITHIVIRAJ B.S., S/O.BHASKARN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.KRISHNAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/10/2007

 O R D E R
                                  R.BASANT, J
                          ------------------------------------
                        Crl.M.C.No.2927 of 2007
                          -------------------------------------
               Dated this the 4th day of October, 2007

                                      ORDER

The petitioner faces indictment in a prosecution for offences

punishable, inter alia, under Section 332 I.P.C. The alleged incident

occurred on 7.2.2005. All other offences alleged are bailable. Section

332 I.P.C, after the amendment by Act 25 of 2005, is non bailable now

w.e.f 23.06.06. Final report has already been filed. Cognizance has

already been taken. The learned Magistrate has registered the case

as C.C.No.507 of 2005. The petitioner is a person employed abroad.

He has not come to India after cognizance was taken. The petitioner

now comes to know that a warrant of arrest has been issued by the

learned Magistrate to procure his presence. The petitioner, in these

circumstances, has come to this Court with a prayer to quash the final

report in so far as it relates to the allegation under Section 332 I.P.C.

2. The learned counsel for the petitioner submits that the

petitioner is willing to stand trial for the other offences. But the

offence under Section 332 I.P.C is non bailable. Because the said

offence is non bailable, the petitioner apprehends that the learned

Magistrate may remand him to custody when he appears before the

Crl.M.C.No.2927 of 2007 2

learned Magistrate. The petitioner is coming back to India by the

middle of November, 2007. The petitioner is willing to appear before

the learned Magistrate. He is willing to apply for bail. But he

apprehends that since the non bailable offence under Section 332 is

also alleged, the learned Magistrate may not grant regular bail to the

petitioner. The learned counsel for the petitioner further urges that

charge under Section 332 I.P.C is not sustainable and is hence liable to

be quashed.

3. The jurisdiction which is sought to be invoked is the

extraordinary inherent jurisdiction under Section 482 Cr.P.C.

Ordinarily and normally, when a person faces such allegation, it is for

him to appear before the learned Magistrate and claim discharge for

that offence which according to him is not maintainable. It is not

necessary for this Court to invoke the powers under Section 482

Cr.P.C in every case where there is a possibility of the plea for

discharge for any one of the Sections being upheld by the learned

Magistrate. I find absolutely no reason in this case for this court to

invoke the powers under Section 482 Cr.P.C to quash one of the

several charges that are raised against the petitioner.

4. The apprehension of the petitioner that the offence being

non bailable the petitioner may not be granted bail can easily be

Crl.M.C.No.2927 of 2007 3

allayed by issuing appropriate directions under Section 438 Cr.P.C. On

merits as also on the ground that the offence when it was committed

was bailable, I am persuaded to issue directions under Section 438

Cr.P.C in favour of the petitioner.

5. This Crl.M.C is, in these circumstances, allowed in part.

The following directions are issued under Section 438 Cr.P.C in favour

of the petitioner.

i) The petitioner shall surrender before the learned

Additional Chief Judicial Magistrate, Trivandrum on or before

01.12.2007;

ii) He shall be released on regular bail by the learned

Magistrate on condition that he executes a bond for Rs.25,000/-

(Rupees Twenty five thousand only) with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate;

iii) He shall make himself available for interrogation before

the Investigating Officer as and when directed by the Investigating

Officer in writing to do so;

iv) If the petitioner does not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioner and deal with him in accordance with law as if those

directions were not issued at all;

Crl.M.C.No.2927 of 2007 4

v) If the petitioner were arrested prior to his surrender on or

before 01.12.2007 as directed in clause (1) above, he shall be released

from custody on his executing a bond for Rs.25,000/- (Rupees Twenty

Five thousand only) without any sureties undertaking to appear before

the learned Magistrate on or before 01.12.2007.

(R.BASANT, JUDGE)
rtr/-