High Court Kerala High Court

Sajayan.K vs State Of Kerala on 26 November, 2009

Kerala High Court
Sajayan.K vs State Of Kerala on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6911 of 2009()


1. SAJAYAN.K, AGED 41 YEARS,
                      ...  Petitioner
2. CHALIL SATHEESH, KUNNATHIDATH,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/11/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.6911 of 2009
                 ---------------------------------------------
            Dated this the 26th day of November, 2009


                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 and 2 in Crime No.694 of 2009 of Thalassery

Police Station.

2. The offence alleged against the petitioners is under

Section 332 read with Section 34 of the Indian Penal Code.

3. The prosecution case is that on 13.11.2009, the

accused persons obstructed the official duties of the building

inspector, namely, one Subramanian Namboothiri employed in

Thalassery Municipality. The crime was registered at 8 P.M. on

13.11.2009.

4. The case of the petitioners is that the second accused

wanted to construct a house in his property. A plan was

submitted to the Municipality. The building inspector,

Subramanian Namboothiri, made some scribbling in the plan

making it unfit for future use. This incident happened on

12.11.2009. On 13.11.2009, it is alleged that Subramanian

BA No.6911/2009 2

Namboothiri threw away the files towards the second accused

and abused him. Subramanian Namboothiri also had beaten the

second accused. The spectacles of the second accused were

broken causing a loss of Rs.2,000/-. Crime No.693 of 2009 was

registered at 7.30 P.M. on 13.11.2009.

5. The case of the petitioners is that Crime No.694 of

2009 was registered with false averments as a counter blast to

Crime No.693 of 2009.

6. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioners.

There will be a direction that in the event of the arrest of

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.10,000/-

each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

BA No.6911/2009 3

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl