High Court Kerala High Court

Sasikumar vs Sub Inspector Of Police on 6 November, 2008

Kerala High Court
Sasikumar vs Sub Inspector Of Police on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6352 of 2008()


1. SASIKUMAR,S/O.GOVINDAN
                      ...  Petitioner
2. RAMESHAN,S/O. CHANDRAN
3. CHANDRAN, S/O.VELU,

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6352 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 6th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 452, 427, 506

(i), 294(b), 298 read with section 34 IPC. Petitioners (A1 to A3) in

furtherance of common intention committed house trespass into

the house of de facto complainant and committed mischief in the

house, criminally intimidated her and also abused her in filthy

language, since she gave shelter to 1st accused’s wife. De facto

complainant is the aunt of 1st accused’s wife.

3. Learned counsel for petitioner submitted that no

incident, as alleged, has taken place. In fact, de facto

complainant and few others trespassed into the house of 1st

accused on 13-9-2008 at 5 p.m. and they took away 1st accused’s

children who were in his custody. The 1st accused was also

assaulted as evidenced by Annexure-B and complaint was

lodged, but police did not register a crime and hence a private

complaint was filed before the Magistrate Court on 30-9-2008,

copy is produced as Annexure-A. On the very next day, a

complaint was filed by de facto complainant alleging the present

allegations and the crime was registered against petitioners, it is

submitted.

BA 6352/08 -2-

4. This petition is opposed. Learned Public Prosecutor

submitted that considering the nature of allegations, it is not a fit

case to grant anticipatory bail. The scene mahazar would show

that some damages were caused to the articles in the house of de

facto complainant. (Learned counsel for petitioner submitted that

this had happened in the house of the 1st accused also)

5. On hearing both sides, it appears from the submissions

made that two incidents happened, one at 5 p.m. and another at

6.30 p.m. on the same day and parties were taking law into their

hands. In such circumstances, I am not inclined to grant

anticipatory bail to petitioners. Petitioners have not shown any

special circumstances for this Court to invoke section 438 Cr.P.C.

The relief under section 438 Cr.P.C. is not expected to be

extended in every case where there is apprehension of arrest on

accusation of commission of non-bailable offence. The court has

to distinguish between right and wrong and exercise discretion

only in fit cases, anticipatory bail can be granted. Incident

occurred as early as on 13-9-2008 and petitioners were not

available for investigation.

Hence, petitioners are directed to surrender

before the Magistrate court concerned or before

BA 6352/08 -3-

the Investigating Officer without any further delay

and co-operate with the investigation. Whether they

surrender before the police or not, police is at

liberty to arrest petitioners at any time.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.