IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2409 of 2008()
1. RANJITH, S/O. M.P. CHANDRAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.P.BALAGOPAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :29/04/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 2409 of 2008
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of April, 2008
O R D E R
Application for anticipatory bail. The petitioner faces
allegations in a crime registered alleging offences punishable,
inter alia, under section 307 r/w. 149 I.P.C. The crux of the
allegations is that the accused persons, including the petitioner,
were members of an unlawful assembly, which in prosecution of
its common object attempted to cause the death of the victims.
The victims and the accused are allegedly students of a school
and the incident took place in the school.
2. The learned counsel for the petitioner submits that the
allegation under Section 307 I.P.C. has been included without
any justification. The petitioner is aged only 17 years. He may
now be granted anticipatory bail, it is prayed.
3. The learned Prosecutor opposes the application. He
submits that the wound certificate is not available in the case
diary. The statement of the doctor has been read over to me.
B.A.No. 2409 of 2008
2
4. Having considered all the relevant inputs, I find merit in the
opposition by the learned Prosecutor. This, I agree with the Prosecutor,
is a fit case where the petitioner 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 usual
course. If as a matter of fact the petitioner is aged below 18 years, he
will certainly be entitled to claim the benefits under the Juvenile
Justice (Care and Protection of Children) Act.
5. This application is accordingly dismissed with the above
observations. 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