IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2352 of 2010()
1. SHYAM SUNDAR, S/O.VELAYUDHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :17/05/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.2352 of 2010
----------------------------------------------
Dated 17th May, 2010.
O R D E R
This petition is for anticipatory bail.
2. According to prosecution, petitioner (A1) along with
two others criminally trespassed into the office of Asianet Satellite
Communications Limited and manhandled two of the employees
therein and also caused mischief by damaging the computer, fan,
telephone etc. and caused a loss to the tune of Rs.25,000/-. A
complaint was lodged on the very next day, by the Area Manager
of the company.
3. Learned counsel for the petitioner submitted that
though two persons are allegedly assaulted, they have not made
any complaint to the police. It is the Area Manager, who has filed
the complaint. It is also submitted that the petitioner has not
committed any offence. He is a carpenter working close to the
alleged place of occurrence.
4. This petition is opposed. Learned Public Prosecutor
submitted that the petitioner’s name is mentioned in the F.I.
statement itself, which is lodged on the very next day of the
BA NO.2352/10 2
incident. There are two identifiable persons and they could not
be arrested so far. Petitioner’s arrest and interrogation are
required for the purpose of investigation and identifying the two
persons involved in the crime.
5. On hearing both sides, I am satisfied of the
submissions made by the learned Public Prosecutor. The bare
denial of the incident and the involvement of the petitioner are
not sufficient to grant anticipatory bail. The incident happened as
early as on 22.2.2010 and the petitioner is bound to cooperate
with the investigation.
6. Hence, the following order is passed :
Petitioner shall surrender before the
Investigating Officer within one week from
today and shall cooperate with the
investigation.
Petition is dismissed.
K.HEMA, JUDGE.
BA NO.2352/10 3
tgs