High Court Kerala High Court

Satheesh vs State Of Kerala on 8 October, 2007

Kerala High Court
Satheesh vs State Of Kerala on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5998 of 2007()


1. SATHEESH, S/O.CHINNU,
                      ...  Petitioner
2. SANOJ, S/O.CHANDRAN,
3. SATHEESH, S/O.CHANDRAN,
4. SUBRAMANYAN, S/O.KUNJAYYARIAN,
5. RAJESH, S/O.AYYAPPAN KUTTY,

                        Vs



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

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/10/2007

 O R D E R
                           R. BASANT, J.
            -------------------------------------------------
                     B.A.NO. 5998 OF 2007
            -------------------------------------------------
         Dated this the 8th day of October, 2007

                               ORDER

Application for anticipatory bail. The petitioners are

accused in a crime registered initially under Sec.324 read with

Sec. 149 of the IPC subsequently, in the course of

investigation, allegation under Sec.326 of the IPC has been

included. According to the petitioners, they are absolutely

innocent. The learned counsel for the petitioners prays that

anticipatory bail may be granted to the petitioners.

2. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the incident is an

off-shoot of political rivalry between the B.J.P. and CPI(M).

Moreover, investigation is already complete now. Final report

has already been filed. In these circumstances, it is for the

petitioners to appear before the learned Magistrate and seek

B.A.NO. 5998 OF 2007 -: 2 :-

regular bail. There are no circumstances justifying or

warranting the invocation of the extraordinary equitable

discretion under Sec.438 of the Cr.P.C., submits the learned

Public Prosecutor.

3. I find merit in the opposition by the learned Public

Prosecutor. After the decision in Bharat Chaudhary and

another v. State of Bihar (AIR 2003 SC 4662), it is by now

trite that powers under Sec.438 of the Cr.P.C. can be invoked in

favour of a person who apprehends arrest in execution of a non-

bailable warrant issued by a court in a pending proceedings.

But even for that, sufficient and satisfactory reasons must be

shown to exist. I am not persuaded, in the facts and

circumstances of this case, that any such reasons exist.

4. It is for the petitioners to appear before the learned

Magistrate and explain to the learned Magistrate the

circumstances under which they could not earlier appear before

the learned Magistrate. I have no reason to assume that the

learned Magistrate would not consider the petitioners’

applications for regular bail on merits in accordance with law

and expeditiously. No special or specific directions appear to

be necessary. Every court must do the same. Sufficient general

directions on this aspect have already been issued in the decision

B.A.NO. 5998 OF 2007 -: 3 :-

reported in Alice George v. Deputy Superintendent of Police

(2003 (1) KLT 339).

5. In the result, this bail application is dismissed; but with

the observation that if the petitioners surrender before the

Investigating Officer or the learned Magistrate and seek 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 – on the date of

surrender itself.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge