High Court Kerala High Court

Sajumon @ Babu vs State Of Kerala on 12 March, 2008

Kerala High Court
Sajumon @ Babu vs State Of Kerala on 12 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1515 of 2008()


1. SAJUMON @ BABU, S/O.UNNIKRISHNAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :12/03/2008

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                         B.A.No.1515 of 2008
                        -------------------------------------
                Dated this the 12th day of March, 2008

                                    ORDER

Application for anticipatory bail. Petitioner is the 1st

accused. He is the only named accused in the F.I.R. 7 others had

also allegedly participated in the occurrence. Personal animosity

is the alleged motive. Stones and iron rods were used for the

attack. There is an allegation that the wife of the 1st accused had

illicit relationship with the defacto complainant. On account of

this animosity, the car in which the defacto complainant was

travelling was stopped on the road and an attack was unleashed

on him, it is alleged. The victim had suffered fracture of the

upper limb. The alleged incident took place on 03.01.08. Crime

is registered alleging offences punishable, inter alia, under

Sections 326 and 308 r/w 149 I.P.C. Investigation is in progress.

The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. The allegation is improbable,

argues the learned counsel for the petitioner. The defacto

complainant was travelling in the car of a friend of his. It is

B.A.No.1515 of 2008 2

unlikely that anyone could have anticipated that he would be

coming in that car. The place of incident is neither near the house

of the accused nor near the house of the defacto complainant.

There is no probability of the road being blocked in such place.

The learned counsel for the petitioner further submits that an

accident appears to have taken place and the defacto

complainant appears to have lodged a claim before the insurer of

the car that an accident had taken place and the vehicle had

suffered damage. In any view of the matter the petitioner may be

granted anticipatory bail, it is prayed.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that it is very evident that

no accident had taken place and the damage was suffered by the

car and the injury was suffered by the defacto complainant.

There is nothing artificial or improbable in the version of the

defacto complainant about the circumstances under which he

suffered injuries. In any view of the matter, there are absolutely

no circumstances justifying or warranting the invocation of the

extraordinary equitable discretion under Section 438 Cr.P.C,

submits the learned Public Prosecutor.

B.A.No.1515 of 2008 3

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

in the opposition by the learned Public Prosecutor. A more

detailed discussion on merits about the acceptability of the

allegations is unwarranted at this stage. I am unable to perceive

any features available in this case which can justify the invocation

of the extraordinary equitable discretion under Section 438

Cr.P.C. This, I agree with the learned Public Prosecutor, is a fit

case where the petitioner must appear before the Investigating

Officer or the learned Magistrate having jurisdiction and then seek

regular bail.

5. This application is, in these circumstances, dismissed,

but I may hasten to observe that if the petitioner surrenders

before the Investigating Officer or 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 appropriate orders on merits and expeditiously.

(R.BASANT, JUDGE)
rtr/-