High Court Kerala High Court

Shajeer vs State Of Kerala on 7 March, 2008

Kerala High Court
Shajeer vs State Of Kerala on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1407 of 2008()


1. SHAJEER,AGE 30 YEARS, S/O.KAREEM,
                      ...  Petitioner
2. HASALUL BASARI, AGED 18 YEARS
3. SALAHUDHEEN,AGED 30,
4. ABDUL KHADER @ ABDUKUTTY, AGED 27,
5. JABEEL METHAR, AGED 26,
6. MUHAMMED ALI, AGED 32,S/O. HYDROSE,
7. RAFEEQUE,AGED 27,S/O.ABDU,
8. MUHARUDHEEN @ MAYINKUTTY,AGED 28,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :07/03/2008

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.1407 of 2008
                    ----------------------------------------
            Dated this the 7th day of March 2008

                               O R D E R

Application for anticipatory bail. Petitioners are accused 1

to 8. They face allegations in a crime registered alleging

offences punishable inter alia under Section 452 I.P.C. They

were not named as accused in the F.I.R. In the course of

investigation, they have been arrayed as accused.

2. A pregnant lady was attacked and injuries were

inflicted on her. The injured lady was rushed to a local hospital.

It is alleged that the local hospital refused admission to the lady

and wanted her to be taken to some other centre for treatment.

The hospital authorities allegedly refused to even spare the

ambulance to carry the lady to the hospital. Ultimately, the lady

had to be carried to another hospital in another vehicle. Before

she reached the next hospital, she succumbed to her injuries.

The local people were allegedly infuriated by the conduct of the

hospital authorities. The allegation in this crime is that such

persons – they are alleged to include the petitioners herein, had

unleashed an attack on the hospital later because of the

dissatisfaction with the conduct of the hospital authorities.

Crime has been registered. The only non-bailable offence is the

B.A.No.1407/08 2

one punishable under Section 452 I.P.C. Investigation is in

progress. The petitioners apprehend imminent arrest.

3. The learned counsel for the petitioners submits that

the petitioners are innocent. It is true that there were some

tension at the relevant time as the hospital had refused to

entertain the patient or co-operate for giving her prompt medical

aid. But the allegations raised against the petitioners are totally

incorrect. They are not guilty of any offence alleged. The police

had come to the scene, it is submitted; but at that point of time,

the police did not think it necessary to proceed against anyone of

the local people. Subsequently the allegations are being raised

against the petitioners.

4. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor contends that the

attack on the hospital is well borne out by the materials that

have been collected from the scene of the crime which bears tell

tale indications about the acts of violence against the hospital.

Investigation clearly reveals the complicity of the petitioners.

There is absolutely no reason to doubt or suspect the conclusion

presently drawn that the petitioners were also involved in the

attack against the hospital. Such attacks against hospitals must

be frowned upon. Serious view is liable to be taken. At any rate

B.A.No.1407/08 3

there is absolutely no reason warranting or justifying the

invocation of the extraordinary equitable discretion under

Section 438 Cr.P.C. Petitioners may be directed to surrender

before the learned Magistrate and seek regular bail.

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

in the opposition by the learned Public Prosecutor. I am satisfied

that there are no features in this case which would justify

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 in the normal and

ordinary course.

6. In the result, this petition is dismissed. Needless to

say, if the petitioners surrender before the investigating officer

or the learned Magistrate and apply 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, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr  // True Copy//       PA to Judge

B.A.No.1407/08    4

B.A.No.1407/08    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007