High Court Kerala High Court

Noushad vs State Of Kerala on 20 January, 2009

Kerala High Court
Noushad vs State Of Kerala on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7931 of 2008()


1. NOUSHAD, 33 YEARS, S/O.ABU,
                      ...  Petitioner
2. SAINUDHEEN, AGED 31 YEARS,
3. ABU, 65 YEARS, S/O.SAYED MOHAMMED,
4. AMEER, AGED 28 YEARS, S/O.SAYED

                        Vs



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

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/01/2009

 O R D E R
                                 K. HEMA, J.
                 ---------------------------------------------------
                    Bail Appl. No. 7931 of 2008
                 ---------------------------------------------------
             Dated this the 20th day of January, 2009.

                                     ORDER

Petition for anticipatory bail.

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

148, 452, 341, 324, 427, 294(b) read with 149 of IPC. According

to prosecution, petitioners (A1 to A4) along with two others

formed into an unlawful assembly, committed house trespass

into the bakery run by de facto complainant and assaulted him by

using a measuring weight and caused damage to the tune of

Rs.8000/- in the bakery. The incident occurred on 22.11.2008 at

4.45 p.m.

3. Learned counsel for petitioners submitted that

petitioners are innocent of the allegations made. De facto

complainant and his sons trespassed into the shop of petitioners

and they assaulted petitioners on the same day at 8 p.m. This

case is filed as a counter-blast, making false allegations and

hence, they may be granted anticipatory bail, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that petitioners started a bakery close to de facto

[B.A.No.7931/08] 2

complainant’s bakery and hence they were infuriated by this and

attacked de facto complainant. It is not correct to say that no

incident occurred, as alleged. The scene mahazar is prepared,

which will show that some damage caused to bakery.

4. On hearing both sides, I find it difficult to hold at this

stage that no incident occurred, as alleged. Petitioners have not

made out any ground for anticipatory bail. Considering the

serious nature of allegations made and the nature of

investigation required, I do not find it fit to grant anticipatory bail.

i) Petitioners shall surrender before the

investigating officer or the Magistrate court

concerned without delay and co-operate with the

investigation. Whether they surrender or not,

the police is at liberty to arrest them and proceed

in accordance with law.

ii) No other petition for anticipatory bail by the

petitioners in this crime will be entertained by

this Court hereinafter.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.