IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5244 of 2007()
1. SHINOY, S/O VELAYUDHAN,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.K.ANIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/09/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
B.A.No. 5244 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of September, 2007
O R D E R
Application for anticipatory bail. The petitioner is the 7th
accused. Altogether there are 9 accused persons arrayed now. The
accused face allegations, inter alia, under Section 307 I.P.C. This
incident is also one in connection with political animosity between
two groups – R.S.S. and C.P.M. In the F.I.R. the petitioner is not
named. The first accused and other seven persons identifiable by
sight are the persons shown as accused. Four persons have
suffered injuries. The injuries suffered include very serious injuries
also, points out the learned Prosecutor. Though the petitioner’s name
was not specifically given in the F.I.S./F.I.R. one of the injured
persons on examination had revealed the identity of the petitioner.
He had been arrayed as accused as per report dt. 26.4.2007 also.
Investigation is in progress. The petitioner apprehends imminent
arrest.
2. The learned counsel for the petitioner submits that the
petitioner is absolutely innocent. False and vexatious allegations are
B.A.No. 5244 of 2007
2
being raised against the petitioner merely because he happens to belong to
the R.S.S. The petitioner does not deserve to endure the trauma of arrest
and incarceration. Anticipatory bail may be granted to the petitioner, it is
prayed.
3. The learned Prosecutor opposes the application. It is true that the
petitioner has not been named in the F.I.R., but nothing crucial turns upon
that, submits the Prosecutor. The F.I. statement was given by a person,
who had specifically named only the first accused. The subsequent
investigation clearly indicate the complicity of the petitioner. The
Investigator has no vexatious intent as can be seen from the fact that they
have waited for the investigation make progress before arraying the
petitioner as an accused. In any view of the matter, the petitioner does not
deserve the invocation of the discretion under Section 438 Cr.P.C. The
petitioner may be directed to appear before the Investigating Officer or the
learned Magistrate and seek regular bail in the ordinary course, submits the
Prosecutor.
4. Having considered all the relevant inputs, I find merit in the
opposition. I am of the opinion that this is a fit case where the petitioner
must resort to the ordinary and normal procedure of appearing before the
B.A.No. 5244 of 2007
3
Investigator or the learned Magistrate and then seek regular bail in the
ordinary course. I find no reason to invoke the extra ordinary equitable
discretion under Section 438 Cr.P.C. in favour of the petitioner.
6. This application is accordingly dismissed. I may however
hasten to observe that if the petitioner appears before the learned Magistrate
and applies for bail after giving sufficient prior notice to the
Prosecutor in charge of the case, the learned Magistrate must proceed to
pass orders on merits, in accordance with law and expeditiously.
(R. BASANT)
Judge
tm