High Court Kerala High Court

Sivaji vs Sub Inspector Of Police on 14 February, 2008

Kerala High Court
Sivaji vs Sub Inspector Of Police on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 835 of 2008()


1. SIVAJI, S/O. SIVARAJAN PILLAI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/02/2008

 O R D E R
                                R.BASANT, J

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

                           B.A.No.835 of 2008

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

               Dated this the 14th day of February, 2008



                                     ORDER

Application for anticipatory bail. Petitioner is the 2nd

accused. He faces indictment in a prosecution for offences

punishable, inter alia, under Sections 457 and 392 I.P.C. The crux

of the allegations is that the petitioner along with co-accused (1st

accused) trespassed into the shop room of the defacto

complainant and allegedly under threat demanded money. When

that was not paid, they, using force and ignoring the objection of

the defacto complainant, allegedly took away 5 leather belts kept

for sale in the premises.

2. Investigation is complete. Final report has already

been filed. Cognizance has taken by the learned Magistrate.

Coercive processes have been issued by the learned Magistrate

against the petitioner. The petitioner apprehends imminent

arrest.

3. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. He has nothing to do with the

crime in question. False and vexatious allegations are now being

B.A.No.835 of 2008 2

raised against the petitioner. In the F.I.R, the specific allegation is

against one Sajith, arrayed as the 2nd accused. In the course of

investigation, falsely the petitioner has been brought in the array

of accused. The petitioner filed an application for anticipatory bail

in a crime registered under Section 354 I.P.C and which was also

registered before the Vanchiyur Police Station as Crime No.456 of

2007. The learned counsel for the petitioner, in these

circumstances, prays that the petitioner may be granted

anticipatory bail.

4. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that the available

indications convincingly point to the complicity of the petitioner.

The petitioner is the person referred to by the defacto

complainant though his name has been erroneously referred to as

Sajith and not Sivaji @ Sarat, which now the prosecution alleges is

his real name.

5. The petitioner was not arrested in the course of

investigation. There is no specific identification of the petitioner

by the defacto complainant or any witness done so far. But the

learned Public Prosecutor submits that there can be no semblance

of doubt about the complicity of the petitioner. Both from the

B.A.No.835 of 2008 3

confession statement of the 1st accused as well as the statement

of the victim, it is evident that the petitioner was the person

involved in the commission of the crime and that the reference to

the name Sajith made in the F.I statement is only erroneous and

cannot deliver any advantage to the petitioner, submits the

learned Public Prosecutor.

6. I have considered all the relevant inputs. I shall not

embark on any detailed discussion about the acceptability of the

defence set up by the petitioner. Suffice it to say that I am not

persuaded to agree that at the present stage, direction under

Section 438 Cr.P.C can or ought to be issued in favour of the

petitioner.

7. After the decision in Bharat Chaudhary v. State of

Bihar [A.I.R 2003 S.C 4662], it is well settled that powers under

Section 438 Cr.P.C can be invoked even in favour of an accused

who apprehends arrest in execution of a non bailable warrant

issued in a pending proceedings. But even for that, sufficient and

satisfactory reasons must be shown to exist to justify the

invocation of the extraordinary equitable discretion under Section

438 Cr.P.C. I do not find any such reasons in this case.

B.A.No.835 of 2008 4

8. It is for the petitioner to appear before the learned

Magistrate and explain to the learned Magistrate the

circumstances under which he could not earlier appear before the

learned Magistrate. I have no reason to assume that the learned

Magistrate would not consider such application on merits, in

accordance with law and expeditiously. Every court must do the

same. No special or specific direction appears to be necessary.

Sufficient general directions have already been issued in Alice

George v. The Deputy Superintendent of Police [2003(1)

KLT 339].

9. This application is, in these circumstances, dismissed,

but with the specific observation 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 appropriate orders on

merits and expeditiously – on the date of surrender itself.

(R.BASANT, JUDGE)

rtr/-