High Court Kerala High Court

Salim Kumar C.K. Aged 42 vs State Of Kerala on 5 February, 2009

Kerala High Court
Salim Kumar C.K. Aged 42 vs State Of Kerala on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7428 of 2008()


1. SALIM KUMAR C.K. AGED 42,S/O.KUMARAN,
                      ...  Petitioner
2. SAJU AGED 32, S/O.PAPPACHAN, MOONJELY

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPEPCTOR OF POLICE,

                For Petitioner  :SRI.JAISON JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/02/2009

 O R D E R
                                  K. HEMA, J.
                  ---------------------------------------------------
                          Bail Appl. No. 7428 of 2008
                  ---------------------------------------------------
             Dated this the 5th day of February, 2009.

                                      ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 143, 147,

148, 341, 323, 324, 427, r/w section 149 of IPC and Sections 25

and 27 of the Arms Act. According to prosecution, petitioners (A1

and A2) along with others formed into unlawful assembly and

assaulted de facto complainant and others and committed

various offences.

3. Learned counsel for petitioners submitted that de

facto complainant was engaged in taking soil from the property

owned by one Chandrasekaran, illegally. This was objected to by

the people of the locality and some people had gone to him and

explained that it should not be done. De facto complainant and

his henchmen came there and assaulted them and there was

some push and pull and an incident occurred. A counter case was

also registered and the F.I.R is Annexure A-2. Offences include

one under Section 326 IPC also. In this crime, originally offence

under the Arms Act were included and those were later deleted

and offence under section 326 is now included. Learned counsel

for petitioners also submitted that in the counter case, the

accused were granted anticipatory bail. Petitioners may be

granted anticipatory bail, it is submitted.

4. Learned Public Prosecutor submitted that there is

specific allegation that weapons were used for the offence and a

fracture was also caused . In the nature of the allegations, it is not

[B.A.No.7428/08] 2

fit case to grant anticipatory bail, it is submitted.

5. On hearing both sides, I am satisfied that mere

existence of a counter case may not be sufficient to invoke the

provision under Section 438 Cr.P.C., especially since groups

have clashed each others. Petitioners are at liberty to surrender

before the magistrate court concerned and apply for bail under

Section 437 Cr.P.C., in which event, the application shall be

disposed of on merit considering all the contentions raised

untrammelled by any of the observations made in this case.

It is made clear that the observations made in this

order are for the purpose of considering whether anticipatory bail

can be granted or not. Considerations for grant of anticipatory

bail and bail under Section 437 Cr.P.C. are different. The mere

fact that anticipatory bail is refused cannot by itself be made a

ground to refuse bail under Section 437 of Cr.P.C.

In the above circumstances, the following order is passed:

1) Petitioners shall surrender before the investigating

officer or the Magistrate court concerned without

any delay and in case bail application is filed, it

shall be disposed of on merit in the light of the

observations made in this order, expeditiously.

2) No further application for anticipatory bail by the

petitioners in this crime will be entertained by this

Court hereafter.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.