High Court Kerala High Court

Sreerag vs The State Of Kerala on 27 July, 2010

Kerala High Court
Sreerag vs The State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2498 of 2010()


1. SREERAG, RESIDING AT PULLUR,
                      ...  Petitioner
2. REGESH, RESIDING PULLUR, HOSDURG TALUK,

                        Vs



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

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/07/2010

 O R D E R
                                K.HEMA, J
                           -----------------------
                        B.A No.2498 OF 2010
                       --------------------------------
                 Dated this the 27th day of July 2010

                                  ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 341, 323 r/w

34 IPC. According to prosecution, on 20/03/2010, at about 9 a.m,

petitioners (A1 and A2), in furtherance of common intention,

committed house trespass into the house of de facto complainant,

wrongfully restrained him and assaulted him.

3. Learned counsel for petitioner submitted that de facto

complainant’s brother and others attacked petitioners herein at a

place lying within the limits of Bakel police station and a crime was

registered as crime No.199/2010 against de facto complainant and

his brother who are gundas. No offence under Section 452 will be

attracted in this case, since allegations to attract the said offence

are missing in the FIS and documents. The said offence is included

only for refusing bail to petitioner, it is submitted. The only non-

bailable offence is under Section 452 IPC, it is submitted.

4. Learned Public Prosecutor submitted that as per the

allegations in the complaint, petitioners had trespassed into the

house of de facto complainant and the incident happened inside

the house. It is true that the only non-bailable offence alleged in

this case is under Section 452 IPC.

B.A No.2498 OF 2010 2

5. On hearing both sides, I did not think that petitioner

has made out any ground for getting anticipatory bail. Only

because the de facto complainant or his brother attacked

petitioners within the limits of any police station, anticipatory

bail cannot be granted. However, it appears that petitioner has

a strong and arguable case in respect of involvement of Section

452 IPC. Hence the following order is passed.

(1) Petitioners shall surrender before the

Investigating Officer within 7 days from today

and co-operate with investigation.

(2) On such surrender, if the petitioners are

arrested, offence involved in this case will be

treated as one under Section 448 IPC instead of

Section 452 IPC.

Petition is disposed of accordingly.

K.HEMA
JUDGE

vdv