High Court Kerala High Court

Abdulla Kutty vs State Of Kerala on 25 September, 2008

Kerala High Court
Abdulla Kutty vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5711 of 2008()


1. ABDULLA KUTTY, S/O.BAPPU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.RAMESH CHANDER

                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.5711 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 143, 147,

148, 324, 326, 307 and 120B read with Section 149 IPC.

According to prosecution, A1 to A5 in furtherance of common

intention formed themselves into an unlawful assembly, and

armed with deadly weapons and attempted to commit murder of

the defacto complainant, by assaulting with iron pipes, knife etc.

On a complaint lodged by him, a crime was registered under the

above said sections.

3. Petitioner is the 4th accused in the crime. Learned

counsel for the petitioner submitted that the petitioner is

implicated in the crime only because of the vengeance of the

defacto complainant towards the petitioner who is none other

than his father-in-law. An incident happened involving A1 to A3

and the defacto complainant, on account of some business

transactions, but, the petitioner’s name was dragged in only

because of the grudge.

BA No.5711/08 2

4. Petitioner has not taken part in the assault even as

per the prosecution case and petitioner’s daughter is the wife of

the defacto complainant and she had lodged a complaint as

crime No.608/08 under Section 498(A) IPC against the defacto

complainant and his close relatives. The defacto complainant

had also married another lady while earlier marriage was

subsisting. Because of all these, relationship was strained and

petitioner has been falsely implicated in the offence, it is

submitted.

5. This petition is opposed. Learned public prosecutor

submitted that the petitioner was present at the scene. The

assailants came together in a car, A1, A2, A3 and A5 got out of

the car, and A4 was sitting inside the car. A4 had hired the other

accused to commit these offences and they had come prepared,

armed with deadly weapons like iron pipes, knife etc. A fracture

of the rib was caused to the defacto complainant. A2 and A3

were apprehended by the people of the locality from the spot

itself. In such circumstances, it may not be proper to grant

anticipatory bail, it is submitted.

6. On hearing both sides, considering the serious nature

BA No.5711/08 3

of allegations made against the petitioner and the nature of the

involvement in the offence, I do not think it fit to grant

anticipatory bail to the petitioner especially since he could not

establish his innocence at this stage.

The petition is dismissed.

K.HEMA, JUDGE
csl