IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4802 of 2007()
1. VENUGOPALAN, S/O. KRISHNAN NAIR,
... Petitioner
2. JOJI, S/O. JOY,
Vs
1. STATE - REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :08/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.4802 of 2007
----------------------------------------
Dated this the 8th day of August 2007
O R D E R
Application for anticipatory bail. The petitioner faces
allegations under Section 326 read with 34 I.P.C. The crux of
the allegations is that on 19/7/2007 at about 6 p.m, the
petitioners attacked the de facto complainant with dangerous
weapons on account of prior animosity. The prior animosity
allegedly arose out of an impression/feeling of the de facto
complainant that the petitioners had insulted him by making
allegations of theft against the first petitioner. The de facto
complainant suffered serious fracture, that is fracture of bones
of the legs. Investigation is in progress. The petitioners have
been named in the F.I.R. The petitioners apprehend imminent
arrest.
2. The learned counsel for the petitioners submits that
the petitioners are absolutely innocent. The de facto
complainant has a shady past. He has many persons enemical
towards him. He must have suffered the injury in some other
B.A.No.4802/07
manner and is at present making false allegations against the
petitioners. In these circumstances, directions under Section
438 Cr.P.C may be issued in favour of the petitioners, it is
prayed.
3. The learned Public Prosecutor opposes the
application. All the available indications satisfactorily point to an
inference of guilt against the petitioners. The theory advanced
that the allegations are being vexatiously raised against them
because of prior animosity, is without any basis. The petitioners
may be directed to resort to the ordinary and normal procedure
of appearing before the investigating officer or the learned
Magistrate having jurisdiction and then seek bail, submits the
learned Public Prosecutor. I find merit in the opposition by the
learned Public Prosecutor. The nature of injuries have been
brought to my notice. The fact that the petitioners have been
arrayed as accused in the F.I.R itself has also been considered by
me. Suffice it to say that I do not find any features in this case
which would justify the invocation of discretion under Section
438 Cr.P.C. I agree with the learned Public Prosecutor that this
is a fit case where the petitioners must appear before the
B.A.No.4802/07
learned Magistrate or the investigating officer and seek regular
bail in the normal and ordinary course.
3. In the result, this petition is dismissed. Needless to
say, if the petitioners surrender before the investigating officer
or the learned Magistrate and apply for bail, after giving
sufficient prior notice to the Prosecutor in charge of the case,
the learned Magistrate must proceed to pass appropriate orders
on merits, in accordance with law and expeditiously.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No.4802/07
B.A.No.4802/07
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007