High Court Kerala High Court

Sambasivan vs State Of Kerala on 20 February, 2009

Kerala High Court
Sambasivan vs State Of Kerala on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 798 of 2009()


1. SAMBASIVAN, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/02/2009

 O R D E R
                          K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 798 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
          Dated this the 20thday of February, 2009

                            O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 447, 294(b)

and 326 IPC. According to prosecution, on 16-1-2009 at about

7.30 p.m. petitioner trespassed into the property of de facto

complainant, abused him in filthy language and assaulted de

facto complainant by using iron rod and inflicted a fracture on

the forearm and thereby committed various offences.

3. Learned counsel for petitioner submitted that there

was some quarrel between petitioner and de facto complainant

on account of a boundary dispute. No incident take place.

Though an incident is alleged to have occurred on 16-1-2009,

petitioner went to the hospital only on 17-1-2009. If there is a

fracture, it is highly improbable that he would wait till the next

day to go to hospital. The distance between the hospital and the

police station is 5 k.m. But, there is a delay in registration of the

crime. The crime was registered only on 19-1-2009. Petitioner is

prepared to abide by any condition. In such circumstances,

petitioner may be granted anticipatory bail, it is submitted.

4. This petition is opposed. Petitioner Learned Public

Prosecutor submitted that there is a delay in registering the

BA 798/09 -2-

crime and it is explained. De facto complainant wanted to

consult his son to go to hospital and that is why the delay was

caused. The First Information Statement was recorded from the

hospital. Recovery of weapon is to be effected.

5. On going through the case diary, it is seen from the

wound certificate that petitioner sustained a fracture to the right

forearm. Deformity of the right wrist was noted therein on 17-1-

2009 at 11 a.m. but no other injury is noted. X ray shows

fracture on the right forearm. The incident stated to have

occurred on 16-1-2009 at 7.30 p.m.

6. On hearing both sides and on going through the case

diary, I am satisfied that anticipatory bail can be granted to

petitioner on conditions. Hence, the following order is passed:-

(1) Petitioner shall surrender before the Magistrate

Court concerned within seven days from today

and he shall be released on bail, on his

executing a bond for Rs. 25,000/- with two

solvent sureties each, for the like amount, to

the satisfaction of the learned Magistrate, on

the following conditions:-

            i)   Petitioner shall     report before the

BA 798/09                      -3-

Investigating Officer within four days

from the date of release on bail and co-

operate with the investigation.

ii) Petitioner shall not intimidate or

influence any witness or commit any

offence while on bail.

This petition is allowed.

K.HEMA, JUDGE.

mn.