High Court Kerala High Court

Sudheer K. vs State Of Kerala on 30 November, 2007

Kerala High Court
Sudheer K. vs State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7344 of 2007()


1. SUDHEER K., S/O KAMARUDDIN,
                      ...  Petitioner
2. PRAKASH KUTTAN, S/O KUTTAN,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :30/11/2007

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7344 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 30th day of November, 2007

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 1 and 2 in a crime registered for offences punishable,

inter alia, under Section 3 of the P.D.P.P. Act. The crux of the

allegations is that a procession raising protect against the police

was proceeding. That procession was dispersed. Thereafter two

persons from that procession allegedly caused destruction of a

K.S.R.T.C. bus, which had come that way at the relevant time.

Specific act of mischief was committed and damage was caused

to the bus by those persons. The driver of the bus made

enquiries and ascertained the names of those two persons, who

indulged in the act. He went to the police station and made a

complaint. In the complaint he had ascertained the miscreants.

Such persons were shown as accused 1 and 2 in the F.I.R. The

learned counsel for the petitioners submits that the petitioners are

B.A.No. 7344 of 2007
2

absolutely innocent. It is prayed that directions under Section 438

Cr.P.C. may be issued in favour of the petitioners.

2. The learned Prosecutor opposes the application. He submits

that there is absolutely no reason as to why the prompt statement of

the driver of the bus should be disbelieved or discarded at this stage.

At any rate, this is not a fit case where the extra ordinary equitable

discretion under Section 438 Cr.P.C. can or ought to be invoked in

favour of the petitioners, submits the Prosecutor.

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

opposition by the learned Prosecutor. I do not find any features in

this case, which would justify the invocation of the extra ordinary

equitable discretion under Section 438 Cr.P.C. No specific motive is

alleged as to why the statement of the driver about his efforts to

ascertain the identity of the miscreants should be discarded. This I am

satisfied 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. 7344 of 2007
3

5. This application is accordingly dismissed. Needless to say,

if the petitioners appear before the Investigating Officer or the learned

Magistrate having jurisdiction 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