High Court Kerala High Court

Anil Sathyan vs State Of Kerala on 20 July, 2010

Kerala High Court
Anil Sathyan vs State Of Kerala on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2407 of 2010()


1. ANIL SATHYAN, S/O. SATHYAVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/07/2010

 O R D E R
                              K. HEMA, J
                           ----------------------
                       B.A.No.2407 OF 2010
                    -----------------------------------
             Dated this the 20th day of July, 2010

                               O R D E R

This petition is for bail.

2. The alleged offences are under sections 332 and 427 IPC.

According to prosecution, on 31.3.2010 at about 3 pm when

defacto complainant, who is a postman was engaged in his official

duty, petitioner went to him and asked him to return Rs.1,000/-

which he owed to petitioner. Defacto complainant said he did not

owe any money to petitioner. Offended by this, petitioner

assaulted defacto complainant, fisted and beat him. Postal

articles (two registered letters and Rs.8,672/-) were lost in the

course of incident.

3. Learned counsel for petitioner submitted that there is no

intention for the accused to deter a public servant from

discharging his duty. Even according to prosecution, the incident

happened because defacto complainant refused to return the

money, which he owed to petitioner. No weapon was used for the

commission of offence. The offence u/s.332 will not be attracted

since no act was committed by petitioner intending to deter the

public servant from discharging his duty, it is submitted.

B.A. No.2407/10 2

4. This petition is opposed. Leaned public prosecutor

submitted that defacto complainant was a public servant, was in

discharge of his official duty as public servant on the date and

time of occurrence. Petitioner, voluntarily caused hurt to him by

beating and fisting him and defacto complainant also lost some

postal articles which were to be delivered in the course of his

official duty.

5. On hearing both sides and on considering facts of this

case and the nature of allegations made, I do not think that

petitioner is entitled for anticipatory bail. Sec.332 will be

attracted, if any person voluntarily causes hurt to any person

being a public servant in the discharge of his duty as such public

servant. As per the allegations made, defacto complainant was a

public servant and he was in the course of discharge of his official

duty and petitioner has voluntarily caused hurt to defacto

complainant.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.