High Court Kerala High Court

C.G.Raveendra Nath vs State Of Keala on 4 November, 2008

Kerala High Court
C.G.Raveendra Nath vs State Of Keala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6706 of 2008()


1. C.G.RAVEENDRA NATH, 53 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KEALA, REP. BY THE PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :04/11/2008

 O R D E R
                             K.HEMA, J.
                      ------------------------------
                      B.A. No.6706 OF 2008
                      ------------------------------
             Dated this the 4th day of November, 2008


                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 506(ii) and 308

of I.P.C. According to prosecution, defacto complainant is an

Inspector in charge of Vigilance Wing of K.S.R.T.C. The

petitioner came for duty after getting drunk and this matter was

reported by the defacto complainant. The petitioner was

immediately suspended and infuriated by this, he assaulted

deafacto complainant on the same day, on 08.10.2008 by using

iron rod on his head and he was also criminally intimidated.

3. Learned counsel for petitioner submitted that there is

rivalry between the INTUC workers and the CITU workers. The

petitioner is a worker of the INTUC and defacto complainant is a

CITU worker. There is also an order issued by another bench of

this court that the salary shall not be disbursed of two CITU

workers. Because of this, a false complaint is filed against the

petitioner, it is submitted. No serious injury is sustained and

petitioner may be granted anticipatory bail, it is submitted.

4. This petition is strongly opposed. Learned Public

B.A.6706 of 2008
2

Prosecutor submitted that in the nature of allegations made, it is

not a fit case to grant anticipatory bail. Petitioner had attended

the duty in a drunken state and this fact was reported by defacto

complainant and this was the reason for attack against him using

iron rod. He sustained injury on the head.

On hearing both sides and considering the nature of

allegations made, I am least inclined to grant anticipatory bail.

Though learned counsel for petitioner produced an order issued

by this court by which there was a direction not to disburse

salary to the CITU workers, it is also not made clear, how that

order helps petitioner in his defence. The incident occurred as

early as on 08.10.2008.

The petitioner shall surrender before Magistrate

court concerned or before Investigating Officer

forthwith and whether he surrenders or not,

police is at liberty to arrest him at any time.

With this observation and direction, this petition is

dismissed.

K.HEMA, JUDGE

pac