High Court Kerala High Court

Binu vs State Of Kerala on 28 September, 2006

Kerala High Court
Binu vs State Of Kerala on 28 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5759 of 2006()


1. BINU, S/O.MOHANAN,
                      ...  Petitioner
2. ANIL, S/O.BHASKARAN,
3. PRAKASH.M.C., S/O.CHANDRAN,
4. SUNNY, S/O.MATHAI,

                        Vs



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

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :28/09/2006

 O R D E R
                           J.M.JAMES, J.

                             --------------

                          B.A. 5759/2006

                           ------------------

 DATED THIS THE 28TH DAY OF SEPTEMBER, 2006




                             O R D E R

The petitioners are accused 1 to 4, in crime

No.555/2006 of Chalakkudi Police Station. They are

before this Court, under Section 438 Cr.P.C., as they

apprehend arrest for the offence alleged against them,

under Sections 323 and 452 IPC read with Section 34 IPC.

2. The facts reveal that on 10.9.2006 at 1.30 a.m,

the petitioners had trespassed into the house of the

defacto complainant and assaulted him and his friend.

Therefore, at his instance crime No.555/2006 of

Chalakkudi Police Station had been registered. However,

it is brought out that in retaliation of the above

occurrence, the defacto complainant and others had

trespassed into the residence of the petitioners at 4.30

a.m., and assaulted them. Therefore, crime No.550/2006

of the very same police station had been registered.

3. The facts further reveal that the assault

B.A.5759/2006

2

between the two groups had occurred because of the

rivalry between them. In the facts situation, I direct the

petitioners to surrender before the Investigating Officer,

who is investigating crime No.555/2006 of Chalakkudi

Police Station, on 5.10.2006 between 9.30 a.m and

10.00 a.m.

4. The Investigating Officer shall interrogate the

petitioners and thereafter, produce them before the

Court below at 4.00 p.m, on the same day itself.

5. The learned Magistrate shall allow the

petitioners to be on bail, imposing such conditions, as

are deemed necessary.

The application is disposed of as above.

J.M.JAMES

JUDGE

mrcs