High Court Kerala High Court

Lathif vs State Of Kerala Represented By The on 6 October, 2008

Kerala High Court
Lathif vs State Of Kerala Represented By The on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5806 of 2008(L)


1. LATHIF, AGED 49 YEARS, MARYATYH
                      ...  Petitioner
2. SHIBU, AGED 26 YEARS,
3. ABDUL SALAM, AGED 44 YEARS,

                        Vs



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

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :06/10/2008

 O R D E R
                                 K. HEMA, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 5806 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 6th day of October,2008

                                   O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 143, 147, 148,

326, 427, 452 read with section 149 IPC. A crime was registered

on the basis of First Information Statement given by defacto-

complainant alleging that three named persons and four

identifiable persons formed themselves into an unlawful assembly

and trespassed into the house and assaulted defacto-complainant

with sword stick and he sustained a fracture. He was in his sister’s

house.

3. Learned counsel for the petitioners submitted that

petitioners are now implicated as accused in the crime.

Petitioners are absolutely innocent of the allegations made.

Nothing is mentioned in the F.I.R. implicating petitioners in the

offence. There were only three persons who assaulted defacto-

complainant as per the First Information Statement, but

petitioners are now dragged into the crime, without any basis.

Therefore, petitioners may be granted anticipatory bail, it is

submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that accused 4 and 5 in the crime were arrested by the

police, and on questioning them it was revealed that petitioners 1

and 2 (they are arrayed as accused Nos.6 and 7) had also

BA 5806 /08 -2-

trespassed into the house situated adjacent to the house from

where the defacto-complainant was attacked and they had also

broken window glasses and caused damage to the house. This

fact is evident from the First Information Statement itself, though

names of such accused are not mentioned.

5. It is revealed from investigation that accused 6 and 7

are also involved in the offence and weapons used for the offence

are to be recovered. However, it is pointed out that 3rd Petitioner

is not an accused in the crime and he is not wanted by the police

for arrest. This submission is recorded and hence no ground

exists to grant anticipatory bail to 3rd petitioner.

6. On hearing both sides, I am satisfied that as per the

materials available in the case diary, petitioners 1 and 2 are

involved in the offence and they are accused 6 and 7. Considering

the nature of the allegations made, I am satisfied that petitioners

will be required for arrest and interrogation. Recovery is also to

be effected and hence, it is not a fit case to grant anticipatory

bail. The prayer for anticipatory bail by the 3rd petitioner is

rejected, in the light of the submissions made by learned Public

Prosecutor.

This petition is dismissed.

K.HEMA, JUDGE.

BA 5806 /08    -3-



mn.