High Court Kerala High Court

T.P.Zakeer vs State Of Kerala on 1 October, 2007

Kerala High Court
T.P.Zakeer vs State Of Kerala on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5858 of 2007()


1. T.P.ZAKEER, THOTTIPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, THIDANADU.

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :01/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                       B.A.No.5858 of 2007
                   ----------------------------------------
             Dated this the 1st day of October 2007

                              O R D E R

Application for anticipatory bail. The petitioner faces

allegations in a crime registered under Section 353 I.P.C. The

petitioner had allegedly obstructed the discharge of official

duties by revenue officials who were engaged in the activity of

detecting/preventing illicit transportation of river sand. A lorry

was intercepted by the revenue officials. The driver of the lorry

took the key from the officials and attempted to speed away. The

officials wanted to chase the lorry and apprehend the driver.

The petitioner was the driver of the lorry. The investigation is in

progress. In the F.I.R, the petitioner has not been named.

Subsequent investigation revealed the identity of the petitioner

as the accused person and he has been brought on the array of

accused. Investigation is in progress. The petitioner

apprehends imminent arrest.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. The petitioner was not the

driver of the vehicle at the relevant time. The petitioner is the

B.A.No.5858/07 2

husband of the owner of the lorry, a woman. The petitioner had

only helped the police to get the lorry in question. The driver

was asked to surrender the lorry by the petitioner. False and

fanciful allegations are raised against the petitioner. In these

circumstances, the petitioner may be granted anticipatory bail, it

is prayed.

3. The learned Public Prosecutor opposes the

application. The learned Public Prosecutor submits that there

are no circumstances whatsoever to justify the invocation of the

equitable discretion under Section 438 Cr.P.C. The police have

absolutely no reason to make false allegations against the

petitioner. The allegations are true. Investigation has revealed

the truth of the allegation. The petitioner has to be arrested and

interrogated. It is not necessary at all to permit the petitioner to

arm himself with an order of anticipatory bail at this stage. The

petition may be dismissed and the petitioner may be directed to

surrender before the investigating officer or the learned

Magistrate having jurisdiction and then seek regular bail,

submits the learned Public Prosecutor.

B.A.No.5858/07 3

4. Having considered all the relevant inputs, I find merit

in the opposition by the learned Public Prosecutor. I do not find

any circumstances in this case which would justify 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.

5. In the result, this petition is dismissed. Needless to

say, if the petitioner surrenders before the investigating officer

or 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, in accordance with law and expeditiously.




                                             (R.BASANT, JUDGE)
jsr

            // True Copy//      PA to Judge

B.A.No.5858/07    4

B.A.No.5858/07    5

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007