High Court Kerala High Court

Vinod vs State Of Kerala on 2 June, 2008

Kerala High Court
Vinod vs State Of Kerala on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3391 of 2008()


1. VINOD, S/O.SASIDHARAN, ANCHUKOICKAL
                      ...  Petitioner
2. SHAJI, S/O.RAVEENDRAN, KODIMELKODI VEEDU

                        Vs



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

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2008

 O R D E R
                             K. HEMA, J.
                 -----------------------------------
                      B.A. No. 3391 OF 2008
                 -----------------------------------
              Dated this the 2nd day of June, 2008.


                              O R D E R

This is a petition for anticipatory bail.

2. On a complaint made by a pastor, on 19.04.2008, a

crime was registered against the petitioners and few others under

Sections 143, 147, 148, 153, 452, 324, 354, 427 read with

Section 149 of Indian Penal Code. According to the prosecution,

the petitioners along with others formed an unlawful assembly

and allegedly assaulted the de facto complainant and three

others and they sustained injuries. The de facto complainant was

hospitalized. The petitioners also used weapons like sticks.

3. Learned counsel appearing for the petitioners submits

that the petitioners are implicated in the offence under some

wrong impression. It is stated in the First Information Statement

that one Vinod and Shaji who are residing at the back side of the

house of Rajamma had assaulted the de facto complainant and

others. But, the petitioners who have the same names are not

residing behind the house of Rajamma and hence there is some

mistake in the identity.

B.A. No. 3391/08 2

4. This petition is opposed. Learned Public Prosecutor

submitted that in investigation it is revealed that the petitioners

are accused Nos. 1 and 2 in the crime. Their names are already

mentioned in the First Information Report itself and they are

correctly identified also. It is also submitted that there is every

likelihood to have a communal clash since the de facto

complainant is a pastor and the petitioners and other accused are

Hindus and the offence was committed since the de facto

complainant had gone to the house of a Hindu woman for prayers

when she was sick.

On hearing both sides, I am satisfied that this is not a fit

case to grant anticipatory bail.

The petition is hence dismissed.

K. HEMA, JUDGE.

smp