IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5420 of 2008()
1. N. ARUN RAJ,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.PAUL MATHEW (PERUMPILLIL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :06/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.5420 of 2008
---------------------------------------------
Dated this the 6th November, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 143, 147,
148, 149, 341, 323 and 308 IPC. According to prosecution,
defacto complainant along with his son were going to his house
while petitioner along with other accused formed into an
unlawful assembly and wrongfully restrained him, assaulted him
and committed various offences in prosecution of common object
of unlawful assembly. Wooden sticks were used by the accused
and defacto complainant sustained serious injuries on his head.
3. Learned counsel for petitioner would contend that this
is a falsely foisted case based on political enmity, petitioner
being a sympathiser of rival political party of the ruling party. It
is his case that offence under Section 308 IPC will not be
attracted.
4. This petition is opposed. Learned public prosecutor
submitted that in the nature of allegations made, it is not a
fit case to grant anticipatory bail. It is also pointed out that
BA No.5420/2008 2
co-accused in this case also had filed a petition for anticipatory
bail, but, it was dismissed by this Court.
5. On considering the contentions raised and the
seriousness of the allegations made, I am satisfied that it is not a
fit case to grant anticipatory bail. The incident occurred as early
as on 2.8.2008 and petitioner was not available for investigation.
Hence, petitioner is directed to surrender before the
Magistrate Court concerned or the Investigating
Officer and co-operate with the investigation without
delay. Whether he surrenders or not, police is at
liberty to arrest him at any time.
With this direction, this petition is dismissed.
K.HEMA, JUDGE
csl