High Court Kerala High Court

Sijo vs State Of Kerala on 24 June, 2009

Kerala High Court
Sijo vs State Of Kerala on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2931 of 2009()


1. SIJO, S/O. JOSE,
                      ...  Petitioner
2. ANIRUDHAN, S/O. BABU,
4. RAJEEV, S/O. RAJAN, MUNDAKKAPADAM,
3. VIPIN JOSEPH, S/O. JOSEPH,

                        Vs



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

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :24/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                    --------------------------------
                         B.A.No.2931 of 2009
                    --------------------------------
                Dated this the 24th day of June, 2009


                                ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioners are the accused Nos.

6 to 9 in Crime No.695 of 2009 of Kalamassery Police Station.

2. The offences alleged against the petitioners are under

Sections 143, 144, 147, 148, 323, 324, 326, 341 and 307 read with

Section 149 of the Indian Penal Code.

3. The prosecution case is that on 4.5.2009, while the defacto

complainant was in the school ground near Edappally church on the

festival day, the accused persons came there. While the defacto

complainant watched them, he was attacked by the accused persons

asking why he was watching the accused persons. It is stated in the FI

statement that when the defacto complainant was attempted to be

attacked, he resisted and at that time, the knife in his hands came into

contact with the body of one of the accused persons and he sustained

injuries. Thereafter, all the accused persons manhandled the defacto

complainant, hit with a stone and pelted stones. The defacto

complainant sustained injuries including fracture of lateral wall of right

BA No. 2931 /2009 2

orbit. The defacto complainant was taken to the hospital and he was

examined at 1.40 a.m. on 5.5.2009. He was discharged from the

hospital on the same date.

4. The learned public prosecutor in answer to the submission

made by the learned counsel for the petitioners stated that the

accused persons have no criminal antecedents.

5. Taking into account the facts and circumstances of the

case, the nature of the offence, the injury sustained 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 for a period of one month on their executing bond

for Rs.50,000/- 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 report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;

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

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

d) The petitioners shall not commit any offence or indulge in any

BA No. 2931 /2009 3

prejudicial activity while on bail;

e) On the expiry of the period mentioned above, the petitioners
shall surrender before the Magistrate concerned and seek regular
bail;

f) 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