High Court Kerala High Court

Thampi.T.N. vs State Of Kerala on 25 September, 2008

Kerala High Court
Thampi.T.N. vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5828 of 2008()


1. THAMPI.T.N., S/O.KUNJUKUTTY, THADATHIL
                      ...  Petitioner

                        Vs



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

2. S.I. OF POLICE, RANNI POLICE STATION

                For Petitioner  :SRI.BIJI MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/09/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.5828 of 2008
                 -------------------------------------------------
            Dated this the 25th day of September, 2008



                                 O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 427, 323, 324

and 326 read with Section 34 IPC. According to prosecution,

petitioner who is the 5th accused along with other accused in

furtherance of common intention allegedly trespassed into the

property of the defacto complainant and assaulted him and in the

incident, grievous injury was sustained by the defacto

complainant’s brother-in-law who had come to the scene.

3. Learned counsel for the petitioner submitted that the

petitioner’s name was not mentioned in the FI statement lodged

by the defacto complainant, though petitioner and the defacto

complainant are known to each other since a very long time, they

are office bearers of one “Sabha”. But, petitioner is subsequently

implicated as a 5th accused in the crime, on an after-thought.

Petitioner is not involved in the offence at all.

4. Learned public prosecutor submitted that as per the

BA No.5828/08 2

allegations not only the defacto complainant but, his brother-in-

law and sister had also come to the scene and they were also

attacked. But, the fact that the petitioner and the defacto

complainant are known to each other is admitted. It is also

conceded that the petitioner is not required for recovery of

weapon.

On hearing both sides, I am satisfied that the petitioner was

not implicated as per the FIS, but, he was brought into the array

subsequently and he is not required for recovery and therefore,

the following order is passed:

Petitioner shall surrender before the Magistrate

Court within seven days from today and if bail

application is filed, he shall be released on bail on his

executing bond for Rs.25,000/- with two solvent

sureties each for the like sum to the satisfaction of the

learned Magistrate on the following conditions:

(i) Petitioner shall make himself available for

interrogation by the police as and when

directed.

(ii) Petitioner shall co-operate with the

BA No.5828/08 3

investigation.

(iii) Petitioner shall not commit any offence while

on bail.

The petition is allowed.

K.HEMA, JUDGE
csl