High Court Kerala High Court

Meerankunju vs State Of Kerala (Rep. By The on 3 June, 2008

Kerala High Court
Meerankunju vs State Of Kerala (Rep. By The on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3663 of 2008()


1. MEERANKUNJU, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 3663 of 2008
                  -----------------------------------------

               Dated this the 3rd day of June, 2008

                               O R D E R

This petition is for bail.

2. A crime is registered against the petitioner for offence

under Section 324 of Indian Penal Code. Sections 308 and 326 were

included subsequently.

3. According to learned counsel for petitioner, the incident

happened when there was a road widening process involving the

Panchayat President and other persons of the locality. Petitioner

also was engaged in road widening. But the defacto complainant,

who belonged to the rival group, came to the spot and he kicked the

petitioner. There was a scuffle and an injury was sustained by the

defacto complainant in the course of the incident. Both petitioner

and defacto complainant were hospitalised. No crime was

registered on the basis of a statement given by the petitioner, but

the present crime is registered against the petitioner on a

complaint filed by the defacto complainant.

4. It is also pointed out that there was only an offence under

Section 324 IPC originally, but when an anticipatory application

was moved by the petitioner, offence under Section 308 IPC was

BA.3663/08 2

also included. By order dated 21.5.2008 in B.A.No.3208 of 2008,

this Court directed the petitioner to surrender before the

Investigating Officer for interrogation and recovery of the

incriminating material. Petitioner accordingly surrendered and the

article was also recovered. Petitioner was thereafter directed to be

produced on the same day before the Magistrate Court and the

court was directed to dispose of the application for bail preferably

on the same day on which it is filed. Petitioner was produced before

the Court and he filed an application and it was dismissed.

4. Learned Public Prosecutor submitted that charge sheet

already laid and petitioner’s presence is not required for

investigation. Hence petitioner is granted bail on the following

terms and conditions:

i) Petitioner shall execute a bond for Rs.25,000/- with two

solvent sureties each for the like sum to the satisfaction of the court

below.

ii) If the petitioner gets involved in any crime in connection

with road widening, the bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE

vgs.