High Court Kerala High Court

Soman vs State Of Kerala on 25 November, 2008

Kerala High Court
Soman vs State Of Kerala on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7069 of 2008()


1. SOMAN, AGED 57YEARS, S/O.PURUSHAN,
                      ...  Petitioner
2. VIJAYAN, AGED 53 YEARS,
3. O.D. RAJU, AGED 42 YEARS,

                        Vs



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

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/11/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No.7069 of 2008
                 -----------------------------------------

              Dated this the 25th November, 2008

                              O R D E R

This petition is for anticipatory bail.

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

324, 308 and 149 of the Indian Penal Code. According to

prosecution, petitioners along with other accused, formed into an

unlawful assembly and followed de facto complainant in an auto

rickshaw while the former was proceeding in a motorbike. They

intercepted the motorcycle and assaulted de facto complainant

using weapons like concrete piece, sword stick, cycle chain etc. De

facto complainant sustained four injuries, which include two cut

injuries.

3. Learned counsel for petitioners submitted that the

allegations made against petitioners are false. Accused 1 and 2 are

brothers. Their brother, one Jayakumar and de facto complainant

were having some dispute between each other regarding a way.

The police came to the said place on a particular day and because

of this, a quarrel ensued between them and some incident between

them. Accused 1 and 2 are not residing anywhere near their

brother’s house or the house of de facto complainant. It is also

submitted that the injuries sustained are only minor injuries. Hence,

BA.7069/08 2

anticipatory bail may be granted, since offence under Section 308

IPC is not involved, it is submitted.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that sword stick, concrete piece and cycle

chain were used by accused to assault de facto complainant.

Accused were forming themselves into an unlawful assembly and

chasing de facto complainant while he was riding a motorcycle.

They had intercepted the motorcycle and assaulted de facto

complainant. It was a calculated attack. De facto complainant had

sustained as many as four injuries which include two cut injuries on

the forearm. It is not a fit case to grant anticipatory bail, it is

submitted. It is also pointed out that recovery of weapons allegedly

used for the offence is to be recovered, for which petitioners’

interrogation will be required.

5. On hearing both sides, I am satisfied of the submissions

made by learned Public Prosecutor. Petitioners’ interrogation is

required for effecting recovery of weapons used for the offence. If

anticipatory bail is granted, this chance will be lost. Considering the

nature of offence and the nature of allegations made and the nature

of investigation required, I am satisfied that it is not a fit case to

grant anticipatory bail. The crime was committed as early as on

BA.7069/08 3

9.10.2008 and petitioners are fleeing from law. The investigation is

in a standstill. Only fourth accused could be arrested so far.

Therefore, petitioners (accused 1 to 3) are

directed to surrender before the investigating

officer and co-operate with the investigation.

Whether they surrender or not, police is at liberty to

arrest them and proceed in accordance with law.

With this direction, petition is dismissed.

K.HEMA, JUDGE
vgs.