High Court Kerala High Court

Ramesh vs State Of Kerala on 2 January, 2008

Kerala High Court
Ramesh vs State Of Kerala on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7977 of 2007()


1. RAMESH, S/O VARGHESE, 19 YEARS,
                      ...  Petitioner
2. KOCHU RAJAN, S/O THAMPI, 36 YEARS,
3. RAJAN, S/O VARGHESE, 20 YEARS,

                        Vs



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

                For Petitioner  :SMT.GEETHA JOB(OZHUKAYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/01/2008

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                   B.A.No. 7977 of 2007
                 - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of January, 2008

                              O R D E R

Application for anticipatory bail. The petitioners are

accused 2, 4 and 5. It is submitted that the 4th accused has

expired after the filing of this petition. Accused 2 and 5 face

allegations in a crime registered for offences punishable, inter

alia, under Sections 308 and 324 r/w. 149 I.P.C. The alleged

incident took place on 10.10.2007. Knife and chopper were the

weapons used. Two persons had suffered injuries. One of them

had suffered injuries with a sharp edged weapon. It is alleged

that the defacto complainant’s mother had earlier on that day

filed a complaint against the accused persons. Infuriated by

such conduct, the accused persons allegedly attacked the defacto

complainant and providentially he escaped from serious injures.

Investigation is in progress. All accused persons have been

named in the F.I.R. They apprehend imminent arrest.

B.A.No. 7977 of 2007
2

2. The learned counsel for the petitioners submits that the

petitioners are innocent. A false complaint was filed by the mother of

the defacto complainant against the accused on that morning, but that

did not succeed in generating any action against the petitioners by the

police. Because of that self inflicted injuries were caused and false

complaint was filed against the petitioners, it is submitted.

3. The learned Prosecutor opposes the application. He has read

over to me the nature of injuries suffered and the nature of the

allegations raised. He submits that there are no 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 petitioners.

4. Having considered all the relevant inputs, I find merit in the

opposition by the learned Prosecutor. I agree with the learned

Prosecutor that this is a fit case where the petitioners must 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.

B.A.No. 7977 of 2007
3

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