IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 329 of 2008()
1. SURESH BABU, S/O PADMA KOMALAN,
... Petitioner
2. SANAL, S/O VASU,
3. SUNNY, S/O VARGHESE,
4. RAGHAVAN, S/O RAMAN,
5. RAJAPPAN, NAMPULLI PURAYIL,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 329 OF 2008 C
````````````````````````````````````````````````````
Dated this the 21st day of January, 2008
O R D E R
Application for anticipatory bail. Petitioners are
accused Nos.1 to 5. Altogether there five accused persons.
All the five had allegedly attempted to transport arrack on
23.12.07 when they were intercepted by the detecting excise
party. Each of them was allegedly carrying a tube which
contained about 20 litres of arrack. They ran away on seeing
the excise party. They could not be apprehended. The
contemporaneous seizure mahazar and the occurrence report
reveal the complicity of the petitioners. Their names are
allegedly ascertained from the local witnesses. Investigation
is in progress. Petitioners apprehend imminent arrest.
2. The learned counsel for the petitioners submits that
the allegations are totally false and vexatious. The petitioners
may be granted anticipatory bail, it is prayed.
BA.329/08
: 2 :
3. The learned Public Prosecutor opposes the
application. The learned Public Prosecutor submits that the
first accused has criminal antecedents, which point to the
culpability of the petitioners. There are no circumstances
warranting or justifying the invocation of the extraordinary
equitable discretion under Section 438 Cr.P.C. The
petitioners may now be directed to surrender before the
learned Magistrate or the investigating officer and then seek
regular bail in the ordinary course, submits the learned Public
Prosecutor.
4. I find merit in the opposition of the learned Public
Prosecutor. I am satisfied that there are no features in this
case which would justify the invocation of the extraordinary
equitable discretion under Section 438 Cr.P.C. This, I agree
with the learned Public Prosecutor, is a fit case where the
petitioners must appear before the investigating officer or the
learned Magistrate having jurisdiction and then seek regular
bail in the normal and ordinary course.
BA.329/08
: 3 :
5. In the result, this petition is dismissed. Needless to
say, if the petitioners surrender before the investigating officer
or 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 appropriate
orders on merits, in accordance with law and expeditiously.
(R.BASANT, JUDGE)
aks