High Court Kerala High Court

Sunil vs State Of Kerala on 19 March, 2008

Kerala High Court
Sunil vs State Of Kerala on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1726 of 2008(S)


1. SUNIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/03/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 1726 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of March, 2008

                               O R D E R

Application for anticipatory bail. The petitioner is the sole

accused in a crime registered, inter alia, under Section 452 I.P.C.

The crux of the allegations is that the petitioner, actuated by

animus against the defacto complainant, who is a witness to the

occurrence in another crime allegedly committed by the

petitioner against the brother of the defacto complainant herein,

had intimidated and threatened the defacto complainant by

running after him with a chopper into his own house, where he

tried to take shelter from the petitioner herein. The alleged

incident took place on 4.2.2008. Investigation is in progress.

The petitioner apprehends imminent arrest.

2. The learned counsel for the petitioner submits

that the petitioner is innocent. He is really the victim of

aggression and not the aggressor. The police, in collusion

with the defacto complainant is helping him to foist false case

B.A.No. 1726 of 2008
2

against the petitioner. He may, in these circumstances, be granted

anticipatory bail, it is prayed.

3. The learned Prosecutor opposes the application. He submits

that all the available indications do satisfactorily point to the

complicity of the petitioner. There are no circumstances justifying or

warranting the invocation of the extra ordinary equitable discretion

under Section 438 Cr.P.C. in favour of the petitioner. The petitioner

may be directed to surrender before the Investigating Officer or the

learned Magistrate and then seek regular bail in the usual course,

submits the learned Prosecutor.

4. Having considered all the relevant inputs, I am unable to

perceive any features in this case, which would justify the invocation

of the extra ordinary equitable discretion under Section 438 Cr.P.C. in

favour of the petitioner. This, I am satisfied, is a fit case where the

petitioner 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 usual course.

B.A.No. 1726 of 2008
3

5. 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