High Court Kerala High Court

Sunil Kumar vs State Of Kerala on 28 November, 2007

Kerala High Court
Sunil Kumar vs State Of Kerala on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6788 of 2007()


1. SUNIL KUMAR, AGED 26 YEARS,
                      ...  Petitioner
2. ANEESH, AGED 24 YEARS, S/O.RAVI,
3. SIJO, AGED 26 YEARS, S/O.GEORGE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.REKHA C.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/11/2007

 O R D E R
                           R. BASANT, J.
                 - - - - - - - - - - - - - - - - - - - - - -
                   B.A.No. 6788 of 2007
                 - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 28th day of November, 2007

                              O R D E R

Application for anticipatory bail. The petitioners are

accused 1 to 3. Altogether there are three accused persons now.

They face allegations in a crime registered under Section 326

I.P.C. The defacto complainant/victim is an employee of a bar

hotel. The father of one of the accused, one Sadanandan by

name, had gone to the bar at 12 noon on that day. He had

consumed liquor. There was some quarrel between the

employees of the bar and the said Sadanandan regarding the bill

that was issued. The said Sadanandan was allegedly pushed out

of the bar. On that night, it is alleged that, three persons came

on a motor cycle and attacked the defacto complainant, an

employee of the bar, who was returning from the bar after taking

his food at some other place. He was attacked with swords. He

suffered a fracture of the lower limb bone. Crime has been

registered. In the F.I. statement it is stated that Sadanandan and

B.A.No. 6788 of 2007
2

two others had allegedly committed the offence. But in the course of

investigation it was revealed that not the said Sadanandan, but the

petitioner, the son of Sadanandan, and two of his friends (A1 to A3)

had attacked the victim. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are innocent. The learned counsel relies on the crucial

incongruent statement about the assailant – as to whether it is

Sadanandan, the father of the first petitioner, or the first petitioner.

He further contends that there is a counter case also. But on closer

scrutiny it is found that the counter case is not the counter case of the

present case. That is registered in respect of the incident in which

Sadanandan was allegedly attacked at the bar earlier in the noon. The

learned counsel for the petitioners submits that, at any rate, the

petitioners do not deserve to suffer the trauma of arrest and

incarceration. They may be granted anticipatory bail subject to

appropriate conditions, prays the learned counsel.

B.A.No. 6788 of 2007
3

3. The learned Prosecutor opposes the application. He submits

that the earlier incident clearly shows that the motive suggested by the

defacto complainant is absolutely correct. The nature of the injury

suffered as also the nature of the incident must be kept in mind. On

account of animosity, the three accused persons, evidently as per the

prior collusion, had come to the scene of occurrence in a motor cycle.

In any view of the matter, the petitioners do not deserve the invocation

of the extra ordinary equitable discretion under Section 438 Cr.P.C.

They may be directed to surrender before the Investigating Officer or

the learned Magistrate and then seek regular bail in the ordinary

course, submits the learned Prosecutor.

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

opposition by the learned Prosecutor. It is unnecessary to embark on

a detailed discussion on merits about the acceptability of the

allegations raised or the credibility of the data collected. Suffice it to

say that, I do not find any features in this case, which would justify

the invocation of the extra ordinary equitable discretion under Section

438 Cr.P.C. This I am satisfied is a fit case where the petitioners must

B.A.No. 6788 of 2007
4

resort to the ordinary and normal procedure of appearing before the

Investigator or the learned Magistrate having jurisdiction and then seek

regular bail in the ordinary course.

5. This application is accordingly dismissed. Needless to say,

if the petitioners appear before the Investigating Officer or the learned

Magistrate having jurisdiction and apply for bail after giving

sufficient prior notice to the Prosecutor in charge of the case, the

learned Magistrate must proceed to pass orders on merits, in

accordance with law and expeditiously.

(R. BASANT)
Judge

tm