High Court Kerala High Court

Askar vs State Of Kerala on 9 October, 2007

Kerala High Court
Askar vs State Of Kerala on 9 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6028 of 2007()


1. ASKAR, S/O ABDULLAKUTTY, AGED 22 YEARS,
                      ...  Petitioner
2. SHIHAB, S/O ABDULLAKUTTY,

                        Vs



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

                For Petitioner  :SRI.K.P.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/10/2007

 O R D E R
                          R.BASANT, J.
                       ----------------------
                      B.A.No. 6028 of 2007
                   ----------------------------------------
             Dated this the 9th day of October 2007

                              O R D E R

Application for anticipatory bail. The petitioners are

accused 1 and 2. Altogether there are three accused persons.

They face allegations in a crime under Section 308 I.P.C.

Investigation is in progress. The petitioners apprehend

imminent arrest.

2. The learned counsel for the petitioners submits that

the allegations are totally false. The second petitioner is a

minor/juvenile. The allegations against the petitioners is that

they along with another mounted an attack on the de facto

complainant. He was allegedly attacked with a knife.

3. The learned counsel for the petitioners submits that

the petitioners are innocent. The second petitioner is a minor.

The real incident did not take place in the manner alleged by the

de facto complainant. There is a counter case registered as

crime No.476/2007. There was a dispute between the parties

about misuse of the water chal by the de facto complainant. The

de facto complainant and the accused are neighbours. There

was push and pull consequent to the said dispute between the

B.A.No.6028/07 2

father of the petitioners and the de facto complainant. The de

facto complainant had fallen and suffered the injury. False,

frivolous and vexatious allegations are now being raised against

the petitioners and others. It is prayed that anticipatory bail may

be granted to the petitioners.

4. The learned Public Prosecutor does not oppose the

application. Both case diaries are made available for the perusal

of the court. Having considered all the relevant inputs, I am

satisfied that anticipatory bail can be granted to the petitioners.

In the absence of opposition, it is unnecessary to advert to facts

in any greater detail.

5. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioners.

i) Petitioners shall surrender before the learned Judicial

First Class Magistrate Court, Parappanangady at 11 a.m on

16/10/2007.

ii) They shall be released on regular bail on condition

that they execute bonds for Rs.25,000/-(Rupees twenty five

thousand only) each with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate.

B.A.No.6028/07 3

iii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 3 p.m on 17/10/2007 and thereafter on all Mondays and

Fridays between 10 a.m and 12 noon for a period of two months.

Subsequently the petitioners shall so appear as and when

directed by the investigating officer in writing to do so.

(iv) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law,

as if these directions were not issued at all.

(v) If they were arrested prior to 16/10/2007, they shall

be released from custody on their executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) without any

sureties, undertaking to appear before the learned Magistrate on

16/10/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.6028/07 4

B.A.No.6028/07 5

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007