High Court Kerala High Court

Sijesh vs State Of Kerala on 5 July, 2007

Kerala High Court
Sijesh vs State Of Kerala on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4052 of 2007()


1. SIJESH, S/O. ANANDAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :05/07/2007

 O R D E R
                               R.BASANT, J.

                            ----------------------

                            B.A.No.4052 of 2007

                        ----------------------------------------

                   Dated this the 5th  day of July 2007




                                   O R D E R

Application for anticipatory bail. The petitioner

apprehends arrest in crime No.367/2007 of Mathilakam police

station registered inter alia under Sections 332 and 308 read

with 149 I.P.C. According to the petitioner, he is innocent. He is

not, in any way, connected with the crime. The police have been

arresting some persons. The petitioner apprehends that he may

also be arrested without any bona fides. The learned Public

Prosecutor on instructions submits that at the moment and with

the available inputs, the police have no intention to arrest the

petitioner. There is no clue so far that the petitioner is involved

in the commission of the crime. The investigation is in progress.

The possibility of such arrest later cannot be ruled out, submits

the learned Public Prosecutor.

2. Some of the accused have already been arrested and

the prosecution has received sufficient time by now to conduct

the investigation. The petitioner’s apprehension appears to me

B.A.No.4052/07 2

to be real. The non-specific stand taken by the police can only

further aggravate his apprehension. I am, in these

circumstances, satisfied that subject to appropriate conditions.

Anticipatory bail can be granted to the petitioner.

3. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C.

i) If the petitioner is, on a later date, found to be

necessary for arrest and the police arrests the petitioner, he

shall be released from custody on condition that he executes a

bond for Rs.25,000/- (Rupees twenty five thousand only) without

any sureties undertaking to appear before the learned

Magistrate and seek regular bail within a further period of one

month.

ii) Within the said period of one month after his arrest

and release, the petitioner can appear before the learned

Magistrate and seek regular bail. The learned Magistrate on the

basis of the materials which are placed before him then, can

consider the application for regular bail and pass appropriate

orders.

Iii) If the petitioner does not appear before the learned

Magistrate within one month as directed in clause (i), the police

B.A.No.4052/07 3

shall thereafter be at liberty to arrest the petitioner again and

deal with him in accordance with law as if the same were a fresh

arrest.

(R.BASANT, JUDGE)

jsr

B.A.No.4052/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007