High Court Kerala High Court

Babu Kuriakose vs Circle Inspector Of Police on 23 June, 2010

Kerala High Court
Babu Kuriakose vs Circle Inspector Of Police on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2632 of 2010()


1. BABU KURIAKOSE, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/06/2010

 O R D E R
                               K.HEMA, J
                           -----------------------
                       B.A No.2632 OF 2010
                      --------------------------------
               Dated this the 23rd day of June 2010

                                 ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 120B, 307 and

34 of IPC. According to prosecution, accused numbers 2 to 5, in

furtherance of common intention, assaulted de facto complainant

on 02/08/2008 at about 2 p.m and inflicted injuries on him by

using granite piece. It is further alleged that petitioner hatched a

criminal conspiracy with accused numbers 2 to 5 and pursuant to

such conspiracy, the offences were committed.

3. Learned counsel for petitioner submitted that petitioner

was working as a Head Master in a school in Nagaland on the date

of occurrence on 02/08/2008. Annexure C is the certificate issued

from the school and it shows that petitioner was attending school

on the alleged date of occurrence. It is also submitted that

petitioner’s name is not mentioned in FIS.

4. This petition is opposed. Learned Public Prosecutor

submitted that case diary reveals serious allegations are made

against petitioner. He is the person behind the commission of

offence. He is the person who had arranged money for the

accused who committed the offences at the scene. The phone

call details were taken by police and it is seen from such details

B.A No.2632 OF 2010 2

that petitioner and his wife were making frequent calls to second

accused before the incident and after the incident. Case Diary

reveals sufficient materials to connect accused with the crime, it

is submitted.

5. On hearing both sides, considering the serious nature of

the allegations made, I find that this is not a fit case to grant

anticipatory bail. As per Annexure C, petitioner is stated to have

been attending Sunday service on 02/08/2010. The plea of malibi

may not be quite relevant, since prosecution has no case that

petitioner was present at the scene on the date of occurrence.

The allegations made against petitioner are under Section 120B

and according to police, sufficient materials are collected to

connect him with the offence of conspiracy. Offence allegedly is

committed as early as in 2008 and two years have elapsed.

Petitioner is bound to surrender and co-operate with investigation.

Petition is dismissed.

K.HEMA
JUDGE

vdv