High Court Kerala High Court

Narayanan Nair vs State Of Kerala(Crime No.59/2009 … on 12 May, 2009

Kerala High Court
Narayanan Nair vs State Of Kerala(Crime No.59/2009 … on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2068 of 2009()


1. NARAYANAN NAIR, S/O.NARAYANA PILLAI,
                      ...  Petitioner
2. JAYACHANDRAN, AGED 40 YEARS,

                        Vs



1. STATE OF KERALA(CRIME NO.59/2009 SI OF
                       ...       Respondent

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :12/05/2009

 O R D E R
                   M.L. JOSEPH FRANCIS, J.

              -------------------------------------------------

                       B.A. No.2068 OF 2009

             --------------------------------------------------

              Dated this the 12th day of May, 2009


                               O R D E R

Heard both sides. This petition under section 438 of

Code of Criminal Procedure is filed by accused Nos.1 and 2 in

Crime No.59/2009 of Kidangoor Police Station alleging offences

under sections 326 and 308 read with section 34 of Indian Penal

Code. The allegation is that on 17.3.2009 at about 6 p.m. due to

previous enmity the petitioners attacked the defacto complainant

with knife and iron rod. With regard to the same occurrence a

counter case has been registered against the defacto

complainant and others as Crime No.58/2009 under sections

447, 323, 324, 326 and 308 read with section 34 of Indian Penal

Code. The learned counsel for the petitioners submitted that the

defacto complainant in Crime No.59/2009 has not sustained any

serious injury in the incident. Now investigation is almost over

except the arrest of the petitioners. Therefore granting of

anticipatory bail will not adversely affect the investigation.

Hence the petition is allowed. It is hereby directed that in the

B.A.2068/09
2

event of arrest of the petitioners in connection with the above

case, they shall be released on bail on executing bond for

Rs.25,000/- each with two solvent sureties for the like sum to the

satisfaction of the officer effecting arrest. The parties are

directed to appear before the Investigating Officer as and when

required.

M.L. JOSEPH FRANCIS,
JUDGE.

okb