High Court Kerala High Court

Sayanth Lal.E.P vs State Of Kerala on 15 January, 2009

Kerala High Court
Sayanth Lal.E.P vs State Of Kerala on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7628 of 2008()



1. SAYANTH LAL.E.P
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/01/2009

 O R D E R
                            K.HEMA, J.
               ------------------------------------------
               B.A. Nos.7628 & 7692 OF 2008
               ------------------------------------------
            Dated this the 15th day of January, 2009


                             O R D E R

These petitions are for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

332, 201, 294(b), 307 read with 149 of IPC, Section 3 and 5 of

Explosive Substances Act and Section 4 of Prevention of

Damage to Public Property Act. According to prosecution, on

04.09.2008, accused formed into an unlawful assembly and

assaulted the Dy.S.P. and other police officials. They also

pelted stones at the police jeep and the officials and jeep was

damaged and the officials were seriously injured. Country

bombs were also thrown at them. Altogether there are 50

persons and petitioners are accused nos. 6 and 10.

3. Learned counsel for petitioners submitted that

petitioners are absolutely innocent of the allegations made.

The names of petitioners were not mentioned in the F.I.

Statement or the F.I.R. and they are brought into the array of

accused, without any basis. Some names of persons are

supplied by the political group and those are simply

B.A.Nos.7628 & 7692 of 2008
2

incorporated in the reports and petitioners apprehend arrest.

Petitioners are youngsters. Tenth accused is a student and if

he is to be detained in prison, it will adversely affect his future.

Petitioners are B.J.P. activists and they have not committed

any offence. It is also submitted that some of the co-accused

are granted bail by the Sessions Court.

4. Learned counsel for tenth accused submitted that as

per the document produced, petitioner was regularly attending

the institute. It is unlikely that petitioner would have been

present in the premises at the time of occurrence. Learned

counsel for sixth accused submitted that if an identification

parade is conducted, petitioner cannot be identified, since he

has not involved in the crime. On the basis of this allegation, if

these 2 persons are detained in prison it will result in great

injustice and irreparable injury, it is submitted.

5. This petition is strongly opposed. Learned Public

Prosecutor submitted that the allegations made are serious in

nature. The attack is made on the police party which included

even high ranking officer like Dy.S.P. The police jeep was

destroyed almost completely. Petitioners involvement is

B.A.Nos.7628 & 7692 of 2008
3

revealed by the statement of the witnesses, who have

witnessed the scene and only because there is omission in the

F.I. Statement to mention the name it may not be said that

petitioners are not involved.

On hearing both sides, I am satisfied that the allegations

made against against petitioners are serious in nature. It may

not be proper in a case of this nature to grant anticipatory bail,

unless some strong circumstances are pointed out to show that

petitioners are actually not involved. A bare assertion that they

are implicated due to political intervention by itself may not be

a ground to come to a conclusion in favour of petitioners at

this early stage of investigation. The court can act only on the

basis of the materials in the case diary at this stage and no

such circumstances is pointed out to grant anticipatory bail.

i) Petitioners are directed to surrender before

the Magistrate court concerned or the

Investigating Officer and bound to co-operate

with the investigation.

ii) If petitioners surrender before the Magistrate

court and file application for bail, all the

B.A.Nos.7628 & 7692 of 2008
4

contentions raised before this court can be

raised before that court also and learned

Magistrate shall look into those contentions

and dispose of the same on merit.

iii) It is made clear that rejection of anticipatory

bail cannot be by itself be a ground to reject

the application under Section 437 Cr.P.C.

Consideration for granting or rejection of

anticipatory bail are different from those to be

considered under Section 437 Cr.P.C. The bail

application if any filed under Section 437

Cr.P.C. shall be disposed of, untrammelled by

any of the observations made in this order.

with these observations, these petitions are disposed of.

K.HEMA, JUDGE

pac