High Court Kerala High Court

Abdul Rahiman @ Anthruman vs State Of Kerala on 10 February, 2009

Kerala High Court
Abdul Rahiman @ Anthruman vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 455 of 2009()


1. ABDUL RAHIMAN @ ANTHRUMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH SUB
                       ...       Respondent

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                             K.HEMA, J.
                       --------------------------------
                       B.A. No.455 OF 2009
                       --------------------------------
           Dated this the 10th day of February, 2009


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 308 and 326

of I.P.C. According to prosecution, petitioner assaulted the

defacto complainant using stick and he sustained injuries

including a fracture to the right arm. The incident happened

on 17.01.2009.

3. Learned counsel for petitioner submitted that the

defacto complainant and others assaulted petitioner and a

crime is registered as crime No.44/2009 against him. The

defacto complainant sustained a fracture, only due to a fall

during the course of the incident, and not due to any assault.

On the next day, the defacto complainant’s people came to

petitioner’s shop and assaulted him and he sustained serious

injuries and he is hospitalised. Annexure I photograph will

reveal the nature of the injuries sustained, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioner assaulted the defacto complainant

B.A.No.455 of 2009
2

and a fracture is caused. Considering the nature of the

allegations made, this is not a fit case to grant anticipatory

bail. In the counter case, the offences alleged are under

Sections 341 and 323 I.P.C.

On hearing both sides, I find that mere existence of a

counter case cannot be made a ground to grant anticipatory

bail. The fact that another crime was committed on the next

day of the incident against petitioner is also not a ground to

grant anticipatory bail. Anticipatory bail cannot be granted on

sympathy. As per the allegations, petitioner assaulted defacto

complainant using a stick and a fracture is caused.

Considering the serious nature of allegations made, I am

satisfied that this is not a fit case to grant anticipatory bail.

The crime is registered as early as on 17.01.2009 and

petitioner is bound to surrender and co-operate with the

investigation.

i) Petitioner shall surrender before the

investigating officer or the Magistrate court

concerned and co-operate with the

investigation. Whether he surrenders or not,

B.A.No.455 of 2009
3

police is at liberty to arrest him and proceed

in accordance with law.

ii) No further application for anticipatory bail

will be entered by this court by petitioner in

this crime.

The petition is dismissed.

K.HEMA, JUDGE

pac