High Court Kerala High Court

Sajid vs The Sub Inspector Of Police on 24 March, 2008

Kerala High Court
Sajid vs The Sub Inspector Of Police on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1317 of 2008()


1. SAJID, S/O.ABDULLA,
                      ...  Petitioner
2. MAJID, S/O.ABDULLA MOHAMMED,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.K.ABOOBACKER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/03/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.1317 of 2008
                    ----------------------------------------
           Dated this the 24th day of March 2008

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 6 and 7. 15 named accused and 15 others not named

are arrayed as accused in that crime which is registered for

offences punishable inter alia under Sections 452, 326 and 307

read with 149 I.P.C. The alleged incident took place on

22/1/2008. Political animosity is the alleged motive. The

petitioners allegedly belong to the N.D.F and the injured/victim

do allegedly belong to the C.P.M. Investigation is in progress.

The petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

the petitioners are absolutely innocent. In fact, there were two

incidents that had taken place on that day. The petitioners had

suffered injuries in the other incident and they were

hospitalised. Subsequently false allegations have been raised

against the petitioners. The petitioners are students. They have

to write their examinations. The examinations continue till

29/03/2008. Anticipatory bail may be granted to the petitioners

and the petitioners may be permitted to write their examination

in peace, submits the learned counsel for the petitioner.

B.A.No.1317/08 2

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the incident in this case

has taken place long prior to the incident in the other case. Even

assuming that the petitioners have suffered injuries in the latter

incident, that does not disprove their involvement in the present

crime. Allegations are serious. Satisfactory materials have been

collected against the petitioners. In any view of the matter, the

petitioners may not be granted anticipatory bail. They may be

directed to surrender before the learned Magistrate or the

investigating officer and then seek regular bail in the ordinary and

normal course, submits learned Public Prosecutor. The learned

Public Prosecutor, however, fairly submits that appropriate

arrangement can be made so that the petitioners can write their

examinations without the threat and risk of being arrested before

such examinations are completed on 29/03/2008.

4. Having considered all the relevant circumstances, I am

persuaded to agree that though specific directions under Section

438 Cr.P.C to release the petitioners on bail is not necessary, there

can be directions issued which shall facilitate and enable the

petitioners to write their examinations in peace without the threat

and risk of being arrested before such examination is completed.

B.A.No.1317/08 3

5. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioners.

i) Petitioners shall surrender before the learned Magistrate

having jurisdiction at 11 a.m on 03/04/2008. The petitioners may

apply for regular bail after giving prior notice to the Prosecutor in

charge of the case. The Police may also make appropriate

application before the learned Magistrate. The learned Magistrate

must consider all such applications and proceed to pass appropriate

orders expeditiously. The petitioners shall comply with such orders

to be passed by the learned Magistrate on such application.

(iii) If the petitioners do 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 petitioners and deal with them in accordance with law, as if

these directions were not issued at all.

(iv) If they were arrested prior to 03/04/2008, they shall be

released from custody on their executing a bond for Rs.25,000/-

(Rupees twenty five thousand only) without any sureties,

undertaking to appear before the learned Magistrate on

03/04/2008.

(R.BASANT, JUDGE)

B.A.No.1317/08 4

jsr

B.A.No.1317/08 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007