High Court Kerala High Court

Sidhikh K.M. vs State Of Kerala on 10 April, 2008

Kerala High Court
Sidhikh K.M. vs State Of Kerala on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2233 of 2008()


1. SIDHIKH K.M., S/O.MUHAMMED K.V.
                      ...  Petitioner
2. ROHITH A.M., S/O.NARAYANAN A.M.

                        Vs



1. STATE OF KERALA, SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.GEORGE MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/04/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 2233 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 10th day of April, 2008

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 5 and 6. Altogether there are 15 accused persons. A1 to

A6 alone are named in the F.I.R. The accused face allegations in

a crime registered alleging commission of offences punishable,

inter alia, under Section 3 of the PDPP Act. That is the only non-

bailable offence alleged.

2. The crux of the allegations against the petitioners is that

in the name of conducting a protest march, they along with the

co-accused indulged in wanton acts of mischief and violence and

caused damage to a jeep belonging to the Manjeri Municipality.

Damage to the tune of Rs.4,000/- was suffered by the said jeep.

Investigation is in progress. Accused 1 to 4 have already been

arrested. The petitioners apprehend imminent arrest.

3. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. They belong to the

B.A.No. 2233 of 2008
2

opposition political outfit and that is why vexatious allegations are

raised against them by the police in an attempt to oblige their political

masters. In any view of the matter, the petitioners do not deserve to

suffer the trauma of arrest and detention. They may be granted

anticipatory bail, it is prayed.

4. The learned Prosecutor opposes the application. All the

available indications point to the culpability of the petitioners. They

are named specifically in the F.I.R. The right to descent cannot be

deteriorated into a licence for the acts of violence and mischief,

submits the learned Prosecutor.

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

opposition by the learned Prosecutor. I find absolutely no reason

available at the moment to doubt, suspect or discard the version of the

prosecution. I agree with the learned Prosecutor that this is a fit case

where the petitioners must resort to the ordinary and normal procedure

of appearing before the Investigator or the learned Magistrate having

jurisdiction and then seek regular bail in the ordinary course.

B.A.No. 2233 of 2008
3

6. This application is accordingly dismissed. I may however

hasten to observe that if the petitioners appear before 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 orders on merits, in accordance with law and

expeditiously.

(R. BASANT)
Judge

tm