High Court Kerala High Court

Shameer Ali vs State Of Kerala on 6 November, 2009

Kerala High Court
Shameer Ali vs State Of Kerala on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6341 of 2009()


1. SHAMEER ALI, S/O.SULAIMAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/11/2009

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6341 of 2009
                  ------------------------------------
             Dated this the 4th day of November, 2009


                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is the accused

in Crime No. 449/2009 of Town North Police Station, Palakkad

District.

2. The offences alleged against the petitioner are under

Section 324 of the Indian Penal Code and Section 3(1) (x) of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act.

3. Heard the learned counsel for the petitioner and the

learned Public Prosecutor. I have also perused the Case Diary.

4. Section 18 of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act provides that an application

under section 438 of the Code of Criminal Procedure is not

maintainable in a case where an offence under the Act is alleged.

In the present case, I am satisfied, prima faice, that there are

materials to connect the petitioner with the alleged offence.

B.A. No. 6341 of 2009 2

Prima facie, I am not satisfied that no case is made out against

the petitioner so as to get over the rigour under Section 18 of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act.

5. The learned counsel for the petitioner submitted that the

mother of the defacto complainant belongs to Ezhava community

and therefore the defacto complainant cannot be treated as a

member of the Scheduled Caste so as to attract the provisions of

the Scheduled Castes and Scheduled Tribes(Prevention of

Atrocities) Act. The Tahsildar, Palakkad has issued a certificate

stating that on the basis of enquiry, it was revealed that Anil

Kumar, the defacto complainant, belongs to Hindu Cheruman

S.C. community. Prima facie, I am not inclined to accept the

contention of the petitioner that the defacto complainant does

not belong to a Scheduled Caste.

6. The learned Sessions Judge while dismissing the

application for Anticipatory Bail filed by the petitioner has

observed that the Magistrate is competent to grant bail in a case

where the offence under the Scheduled Castes and Scheduled

B.A. No. 6341 of 2009 3

Tribes (Prevention of Atrocities) Act is alleged. The learned

Sessions Judge has relied on the decisions of this court in Ali Vs.

State of Kerala 2000(2) KLT 280 and Shanu Vs. State of

Kerala 2000(3) KLT 452.

7. In the facts and circumstances of the case, I do not

think that this is a fit case where the discretionary relief under

Section 438 of the Code of Criminal Procedure should be granted

to the petitioner.

For the aforesaid reasons, the Bail Application is dismissed.

K.T. SANKARAN, JUDGE

ln