High Court Kerala High Court

Sajeev Chandran vs State Of Kerala on 26 February, 2008

Kerala High Court
Sajeev Chandran vs State Of Kerala on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1005 of 2008()


1. SAJEEV CHANDRAN, AGED 27, S/O.CHANDRAN,
                      ...  Petitioner
2. JERIMON, S/O.RAGHAVAN,
3. RAJAN, S/O.RAGHAVAN,
4. CHANDRAN, S/O. AYYAPPAN,

                        Vs



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

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/02/2008

 O R D E R
                            R. BASANT, J.

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

                        B.A. No. 1005 of   2008

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

          Dated this the  26th  day of  February, 2008


                                 ORDER

Application for anticipatory bail. The petitioners are

accused 1 to 4. The crux of the allegations is that the accused

persons in furtherance of their common intention, unleashed

an attack on the de facto complainant. Dangerous weapons

were used. Serious injuries were inflicted on the de facto

complainant. Prior animosity is the alleged motive.

Investigation is in progress. The crime was initially registered

only under Secs.324 and 323 read with Sec.34 of the IPC. All

the four petitioners are named in the F.I.R. In the course of

investigation, allegation under Sec.308 of the IPC has been

included. Investigation is in progress. The petitioners

apprehend imminent arrest.

2. The learned counsel for the petitioners submits that

B.A. No. 1005 of 2008 -: 2 :-

the petitioners are absolutely innocent. The allegations are

untrue. At any rate, the inclusion of the allegation under

Sec.308 of the IPC is totally unjustified. That section of offence

has been included solely for the purpose of vexation and to

ensure that the petitioner continues in custody for as along a

period as possible.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that there are very valid

reasons for the inclusion of the allegation under Sec.308 of the

IPC. The learned Public Prosecutor, in particular, requests the

court to peruse the wound certificate issued after the

examination of the injured. He also prays that the statement of

the Doctor, who issued the said certificate, may also be perused.

4. I have perused the same. I have perused the First

Information Statement also. I have considered the nature of the

weapons used as also the nature of the injuries which are

described in the wound certificate dated 29/1/08. At this early

stage of the investigation, I shall not embark on any detailed

discussions on merits about the acceptability of the allegations

under Sec.308 of the IPC or the credibility of the data collected

in support of such allegations. Suffice it to say that I have

carefully perused all the relevant inputs, particularly the nature

B.A. No. 1005 of 2008 -: 3 :-

of the injuries described in the wound certificate. I need only

mention that I have considered all the relevant inputs. I am

unable to agree that the inclusion of the allegation under

Sec.308 of the IPC is not justified or that the same has been

done with vexatious and mala fide intent. I have been

particularly taken through the 5 injuries described in the wound

certificate.

5. This, I am satisfied, is an eminently fit case where the

petitioners must resort to the ordinary and normal course of

appearing before the Investigating Officer or the learned

Magistrate having jurisdiction and then seek regular bail in the

normal and usual course.

6. In the result, this bail application is dismissed; but with

the observation that if the petitioners surrender before the

Investigating Officer or the learned Magistrate and seek bail,

after giving sufficient prior notice to the Prosecutor in charge of

the case, the learned Magistrate must proceed to pass

appropriate orders on merits and expeditiously.

Sd/-


                                                       (R. BASANT, JUDGE)




Nan/         //true copy//               P.S. to Judge


  B.A. No. 1005 of   2008     -: 4 :-