High Court Kerala High Court

Mohanan @ Sudhakaran vs The Sub Inspector Of Police on 11 June, 2010

Kerala High Court
Mohanan @ Sudhakaran vs The Sub Inspector Of Police on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2292 of 2010()


1. MOHANAN @ SUDHAKARAN,
                      ...  Petitioner
2. SURESH @ SURA, S/O.SUKUMARAN,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :11/06/2010

 O R D E R
                                  K.HEMA, J
                             -----------------------
                          B.A No.2292 OF 2010
                         --------------------------------
                  Dated this the 11th day of June 2010

                                    ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 447, 427 & 379 r/w

34 IPC. According to prosecution, petitioners (A1 and A2)in

furtherance of their common intention out of personal enmity cut

down a flower bunch of palm tree and also stole 12 litres of toddy

from the toddy pot.

3. Learned counsel for the petitioners submitted that the

petitioners are innocent of the allegations made. They have settled

the matter with the complainant and hence, anticipatory bail can be

granted.

4. On hearing both sides, considering the serious nature of the

allegations, I do not think that this is a fit case to grant anticipatory

bail. Though petitioners would contend that compromise is entered

into between the parties, there is nothing to record to support this

contention. Petitioners may surrender before the Magistrate Court

concerned and seek appropriate remedy. But, no ground is made to

grant anticipatory bail.

Petition is dismissed.

K.HEMA
JUDGE

vdv