High Court Kerala High Court

Jagadeesan vs State Of Kerala on 10 February, 2009

Kerala High Court
Jagadeesan vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7558 of 2008()


1. JAGADEESAN, S/O.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                       B.A.No. 7558 of 2008
               -----------------------------------------

             Dated this the 10th February, 2009

                            O R D E R

This petition is for anticipatory bail.

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

341, 324, 326 and 308 read with 149 of the Indian Penal Code.

According to prosecution, petitioner (6th accused), along with

other accused, formed into an unlawful assembly and

wrongfully restrained de facto complainant and assaulted him

using iron pipes and caused fracture to his skull and thereby

committed various offences. The incident occurred on

10.9.2008.

3. Learned counsel for petitioner submitted that

petitioner is implicated in the case due to political animosity.

There was some clash between two groups in the locality and

this crime is registered because of such rivalry.

4. Learned Public Prosecutor opposed this petition and

submitted that the allegations made against petitioner are

serious in nature. Weapons like iron pipes etc. are used for the

commission of offence and petitioner is implicated as the 6th

BA.7558/08 2

accused. A fracture is also caused to the skull and it is not a fit

case to grant anticipatory bail, it is submitted.

5. On hearing both sides, considering the serious nature

of allegations made and the nature of investigation required,

which include recovery of weapon used, I am satisfied that this

is not a fit case to grant anticipatory bail. No special

circumstance is pointed out to invoke Section 438 Cr.P.C. Bare

assertion that this case is a falsely foisted one due to political

animosity will not by itself be a ground for this Court to invoke

provision under Section 438 Cr.P.C. Hence, the following

order is passed:

(1) Petitioner shall surrender before the

investigating officer and co-operate with the

investigation. Whether he surrenders or not,

police is at liberty to arrest him and proceed

in accordance with law.


      (2)     No further application for anticipatory bail

             by   petitioner    in   this   crime  will be

             entertained by this Court.

      Petition is dismissed.



                                    K.HEMA, JUDGE
vgs.