High Court Kerala High Court

Lijin.K. vs State Of Kerala on 3 February, 2009

Kerala High Court
Lijin.K. vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7904 of 2008()


1. LIJIN.K.,AGED 22 YEARS, S/O. PADMARAJAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/02/2009

 O R D E R
                                  K. HEMA, J.
                  ---------------------------------------------------
                          Bail Appl. No. 7904 of 2008
                  ---------------------------------------------------
              Dated this the 3rd day of February, 2009.

                                      ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 143, 147,

148, 307 read with section 149 of IPC. According to prosecution,

petitioner (A5) along with 7 persons formed into unlawful

assembly and armed with sword, iron pipe, sticks etc. assaulted

de facto complainant and attempted to commit murder. This was

on 16.12.2006 at 8 p.m.

3. Learned counsel for petitioner submitted that

petitioner is not so far arrested. but recently on 3.12.2008 there

is a threat that petitioner will be arrested. A4 was taken into

custody on 18.12.2006 and he was brutally manhandled in the

police station and he was produced before court only on

20.12.2006 and the court granted him bail knowing the fact

that he was tortured. It is submitted that police is now after

petitioner for arresting him and it is threatened that petitioner

will be tortured like the 4th accused.

[B.A.No.7904/08] 2

4. Petitioner was very much available in the locality

and he was working in Kannur in G4S Cash Service (India) Private

Ltd. as evidenced by the certificate issued. It is also submitted

that petitioner was not so far arrested only because he is

innocent. It is pointed out that in the first information statement,

the name of petitioner is not mentioned and no overt act is

alleged against petitioner of having used any weapon.

Therefore, it is requested that anticipatory bail may be granted.

5. This petition is seriously opposed. Learned Public

Prosecutor submitted that the victim was assaulted by 9 persons

and F.I.R. was registered suo motu by the police. The name of the

first accused alone was mentioned in the F.I.R. and names of

other accused did not find a place in the first information

statement only because those names were not known to police.

But on the same day on 16.12.2008 etc. the injured was

questioned and he had implicated all the accused including

petitioner by name. It is not correct to say that petitioner is not

an accused and he is not made an accused till 3.12.2008. It is

also submitted that even as per the allegations in the first

information statement, sticks were used by accused nos. 3 to 8

and the submission made by learned counsel for petitioner that

no specific overt act is alleged against petitioner of having used

[B.A.No.7904/08] 3

any weapon is not correct. The crime is registered only in

16.12.2006 and petitioner is required for arrest and interrogation

and recovery of weapon. Therefore, it is not fit case to grant

anticipatory bail, it is submitted.

On hearing both sides and considering the nature of

allegations made and the nature of investigation required, I am

satisfied that it is not a fit case to grant anticipatory bail. More

than two years have elapsed now and petitioner’s name finds a

place in the array of accused as early as in 2006 itself. Petitioner

is required for arrest and interrogation. However, taking into

consideration the allegation that 4th accused was tortured at the

police station, I find that a direction can be issued to petitioner to

surrender before the Magistrate court concerned and co-operate

with the investigation.

In the result, petitioner is directed to surrender

before the Magistrate court within seven days

from today.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.

[B.A.No.7904/08] 4