High Court Kerala High Court

Sajeev vs State Of Kerala on 4 February, 2009

Kerala High Court
Sajeev vs State Of Kerala on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7940 of 2008()


1. SAJEEV, AGED 36 YEARS,
                      ...  Petitioner
2. DILEEP, S/O.RADHAKRISHNAN, AGED 35 YEARS

                        Vs



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

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/02/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                     B.A. No.7940 OF 2008
                      --------------------------------
            Dated this the 4th day of February, 2009


                             O R D E R

This petition is for anticipatory bail.

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

324 and 34 of I.P.C. According to prosecution, petitioners

(accused nos.1 and 2) in furtherance of common intention

committed house trespass into a hospital and wrongfully

restrained the defacto complainant and also assaulted him

using glass piece and stone and committed the offences.

3. Learned counsel for petitioners submitted that offence

under Section 452 I.P.C. will not be attracted, since defacto

complainant has nothing to do with the possession of the

hospital, where the incident happened. The hospital

authorities have not made any complaint and defacto

complainant has no connection with the hospital. The only non

bailable offence alleged is under Section 452 I.P.C. and hence,

anticipatory bail may be granted, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that the defacto complainant was attacked from the

B.A.No.7940 of 2008
2

courtyard of the hospital first and when he ran, to escape from

petitioners’ clutches, they chased him. The defacto

complainant entered room No.101 in the hospital and closed it

for rescuing himself, but petitioners broke open the room by

force, and again assaulted him by using glass piece and stone.

The matter is being investigated into and whether the hospital

authorities are aggrieved or not is yet to be found out.

Therefore, it cannot be said at this stage that no offence under

Section 452 I.P.C. is attracted etc.

On hearing both sides, considering the serious nature of

allegations made and also taking into account the nature of the

place where the offence was committed, I do not find that this

is a fit case to grant anticipatory bail. At this stage of

investigation, it cannot be said that whether offence under

Section 452 I.P.C. is attracted or not, without ascertaining

whether the hospital authorities have any grievance against

the offence committed. The crime is registered as early as on

13.12.2008 and petitioners are required for investigation.

Hence, the following order is passed :

B.A.No.7940 of 2008
3

Petitioners shall surrender before the

investigating officer or before the Magistrate

court concerned and co-operate with the

investigation. Whether they surrender or not,

police is at liberty to arrest them and

proceed in accordance with law.

The petition is dismissed.

K.HEMA, JUDGE

pac