High Court Kerala High Court

Mohanan vs State Of Kerala Rep. By The Sub on 23 June, 2009

Kerala High Court
Mohanan vs State Of Kerala Rep. By The Sub on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3361 of 2009()


1. MOHANAN, S/O. PARAMESWARAN,
                      ...  Petitioner
2. SATHYAPALAN, S/O. PARAMESWARAN,

                        Vs



1. STATE OF KERALA REP. BY THE SUB
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/06/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 3361 of 2009
                ------------------------------------
              Dated this the 23rd day of June, 2009

                            O R D E R

This is an application for anticipatory bail under section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos. 1and 2 in Crime No.172/2009 of Thekkumbhagam Police

Station.

2. The offences alleged against the petitioners are under

Sections 341, 308 and 324 read with Section 34 of the Indian

Penal Code.

3. I have perused the case diary. The prosecution case

is that while the defacto complainant was retuning after

supplying toddy in the toddy shop, he was attacked by accused

Nos.1 and 2 and two others. The first accused beat the defacto

complainant with a chain. The second accused also did the same

thing. The other accused caught hold of the defacto complainant.

The wound certificate would disclose that serious injuries were

sustained by the defacto complainant. The defacto complainant

was admitted in the Hospital. The statement of the doctor who

B.A. No. 3361 /2009
2

examined the defacto complainant was also recorded.

4. Taking into account the facts and circumstances of the

case, I do not think that the petitioners are entitled to get

discretionary relief under Section 438 of the Code of Criminal

Procedure.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm