High Court Kerala High Court

Rajiv T.V vs State Of Kerala Through The Sub on 12 December, 2008

Kerala High Court
Rajiv T.V vs State Of Kerala Through The Sub on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7142 of 2008()


1. RAJIV T.V, S/O.KUNHIKANNAN, AGED 24 YRS,
                      ...  Petitioner
2. ASHISH.D, S/O.DAMODARAN, AGED 26 YEARS,
3. VINEESH, S/O.K.VIJAYAN, AGED 23 YEARS,

                        Vs



1. STATE OF KERALA THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :SRI.T.K.KUNHABDULLA

The Hon'ble MRS. Justice K.HEMA

 Dated :12/12/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                 B.A.Nos. 7142 & 7313 of 2008
                 -----------------------------------------

              Dated this the 12th December, 2008

                              O R D E R

These petitions are for anticipatory bail.

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

452, 324 and 307 read with 149 of the Indian Penal Code.

According to prosecution, petitioners (accused 2, 1, 6, 4 and 5

respectively), along with other four accused, formed into an

unlawful assembly and armed with deadly weapons like iron rod,

stick etc. assaulted de facto complainant and six others and all

sustained injuries.

3. Learned counsel for petitioners, learned Public Prosecutor,

learned counsel appearing for de facto complainant were heard.

According to petitioners, they are falsely implicated in the offences.

Several twists have been made to the actual incident and

petitioners are brought into the array of accused at a subsequent

stage. The incident allegedly occurred in a bar hotel, where de

facto complainant was working as an employee. Petitioners had

gone to the bar and there was some quarrel regarding the quality

and quantity of the liquor supplied and they were assaulted by de

facto complainant and others, using weapons.

BA.Nos.7142 & 7313 of 2008] 2

4. Since petitioners belong to reputed families and second

accused is a Manager of the HDFC Bank, they were embarrassed to

report the matter to the police or go to the doctor, though they

sustained injuries in the incident. It is unlikely that petitioners

would go to the bar hotel with weapons like iron rod etc. However,

later, a complaint was lodged on the next day of the incident at 1

PM by de facto complainant falsely alleging that petitioners

committed house trespass into the residential quarter of de facto

complainant, where the other employees were also residing etc.

5. Under the influence of the owner of the bar hotel, the

police included offence under Sections 308 ( later altered to Section

307) and 452 IPC with a view to harass petitioners, it is submitted.

If the incident had taken place in the bar, offence under Sections

452 and 308 or 307 will not be attracted and therefore, the place of

occurrence is deliberately shifted to the quarter, it is submitted. At

the time of offence, de facto complainant and others did not know

the names of the persons who assaulted them. Learned counsel for

petitioners has referred to the allegations made in the wound

certificate issued to four injured persons including de facto

complainant wherein it is specifically stated that the injuries were

sustained in an assault by unknown many people with iron rod etc.

at the hotel premises at 11 PM.

BA.Nos.7142 & 7313 of 2008] 3

6. Subsequently, the names of petitioners were somehow

gathered and they are falsely implicated as accused in a crime

stating that an incident occurred at a different venue under

different circumstance. Hence, petitioners may be granted

anticipatory bail, it is submitted. It is also also submitted that if

anticipatory bail is not granted, petitioners will be arrested and

harassed with the help of police, it is submitted.

7. These petitions are opposed. Learned counsel for de facto

complainant was also heard. It was submitted that the accused

persons came in two cars to the official quarters, where employees

of the bar hotel were residing and they assaulted the de facto

complainant and others in a brutal manner and they sustained

serious injuries. De facto complainant was referred to Kasturba

Medical College, because of the seriousness of the injuries. A

reference was made to second accused in the FIR itself. Even

though his name was not stated, his father’s name and address

were mentioned. It is not a fit case to grant bail, it is submitted.

Learned counsel for de facto complainant submitted that the

petitioners were offended, since objection was raised when they

were found smoking inside the bar and therefore, they came to the

quarters and attacked the employees of the bar.

BA.Nos.7142 & 7313 of 2008] 4

8. After hearing both sides, I perused the case diary. I find

from the records that the earliest allegations made regarding the

incident was that it occurred in the hotel premises. Admittedly, the

hotel premises are at a distance of one-and-a-half kilometer from

the quarter, where the present incident allegedly occurred. The

injuries sustained are lacerated wounds. The person, who was

referred to another hospital also had only lacerated injury and he

was conscious at the time of examination by doctor. It is also seen

that none of the names of accused was referred to in the First

Information Statement nor to the doctor while they were at the

hospital at 1 AM, within two hours of the incident.

9. On hearing both sides and on considering the nature of

allegations made, I am satisfied that it is not a fit case to grant

anticipatory bail. However, taking into consideration the various

facts referred above, I think, for the purpose of bail, offences

involved can be treated as one falling under Sections 448 and 324

IPC, instead of Sections 452 and 307 IPC. The crime was registered

as early as on 11.11.2008.

Hence, the following order is passed:

Petitioners shall surrender before the investigating

officer within twelve days from today and co-operate

with the investigation, in which event, the offences

BA.Nos.7142 & 7313 of 2008] 5

included in the case will be treated as under

Sections 448 and 324 IPC, instead of Sections 452

and 307 IPC for the purpose of bail. It is made clear

that the observation regarding the nature of offences

is made only for the purpose of granting bail and not

for trial.

With this observation, these petitions are dismissed.

K.HEMA, JUDGE
vgs.