High Court Kerala High Court

Shibu vs State Of Kerala on 26 March, 2008

Kerala High Court
Shibu vs State Of Kerala on 26 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1908 of 2008()


1. SHIBU, AGED 29 YEARS,
                      ...  Petitioner
2. MANIKANDAN @ KRISHNAKUMAR,
3. GEORGEKUTTY, AGED 29 YEARS,
4. SHERIOUS @ SHERAPPAN,

                        Vs



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

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :26/03/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                     B.A. No. 1908 of 2008
            -------------------------------------------------
          Dated this the 26th day of March, 2008

                               ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 4. The learned counsel for the petitioners, at the

outset, submits that the 3rd petitioner/the 3rd accused has

subsequently been arrested and enlarged on bail by the

learned Magistrate and, in these circumstances, the petition in

so far as the 3rd petitioner is concerned is not being pressed

now.

2. Altogether, there are 10 accused persons. Four of

them i.e., the petitioners are named in the F.I.R. There are 6

other accused also who are not named. The alleged incident

took place on 3/3/08 and 5.30 p.m. On account of prior

animosity, the accused persons, who came in 6 motor-cycles,

allegedly trespassed into the house of the de facto complainant

B.A. No. 1908 of 2008 -: 2 :-

and indulged in wanton acts of violence, mischief and damage

was caused to the building. Injuries, though only simple, were

caused to the victims. Investigation is in progress. The

petitioners apprehend imminent arrest.

3. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. False allegations are being

raised against them. They may be granted anticipatory bail, it is

prayed.

4. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that all available

indications point to the complicity of the petitioners. Victims

have suffered injuries. The premises had suffered damage to

the tune of Rs.6,000/-. The scene mahazar prepared bears

eloquent testimony to the nature of the damage caused to the

building. In any view of the matter, the petitioners may be

directed to surrender before the learned Magistrate and seek

regular bail. There are absolutely 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.

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

the opposition by the learned Public Prosecutor. I am satisfied

B.A. No. 1908 of 2008 -: 3 :-

that this is a fit case where the petitioner must be directed to

surrender before the Investigating Officer or the learned

Magistrate having jurisdiction and then seek regular bail in the

normal and usual course.

6. 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.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge