High Court Kerala High Court

Aji vs State Of Kerala on 25 January, 2008

Kerala High Court
Aji vs State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7845 of 2007()


1. AJI, S/O.BABY THOMAS, PULLIYIL HOUSE,
                      ...  Petitioner
2. BIJU, S/O.BABY THOMAS, PULLIYIL HOUSE,
3. ABILASH, S/O.JOY JOSEPH,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.T.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/01/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                     B.A.No. 7845 of 2007
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 25th day of January, 2008

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 1 to 3. They face allegations in a crime registered under

Sections 308 and 408 I.P.C. The crux of the allegations is that

the petitioners had trespassed into the shop of one Roy and

indulged in acts of violence using dangerous weapon – handle of

axe. Crime has been registered. Investigation is in progress.

The petitioners apprehend imminent arrest.

2. The learned counsel for the petitioners submits that the

petitioners are innocent. They are really the victims of

aggression. The real incident did not take place as alleged by the

prosecution. There is an incident outside the shop of the Roy,

which lies within the jurisdiction of the neighbouring police

station. There, the petitioners were attacked and they have

suffered injuries. Investigation is complete. Final report has

already been filed alleging offences under Sections 323 and 324

B.A.No. 7845 of 2007
2

I.P.C. As a counter blast, false allegations have been raised in the

present crime. In any view of the matter, the petitioners who are really

the victims of aggression, may not be compelled to endure the trauma

of arrest and detention. The allegation under Section 308 I.P.C. has

been included in the crime registered in the neighbouring police

station solely to help the defacto complainant in this case, submits the

learned counsel.

3. The learned Prosecutor does not oppose the application. The

nature of the injuries suffered have been read over to me.

4. Having considered all the relevant inputs, I am satisfied that

this is a fit case where directions under Section 438 Cr.P.C. can be

issued in favour of the petitioners.

5. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

(a) The petitioners shall surrender before the learned Magistrate

on 1.2.2008 at 11 a.m. The learned Magistrate shall release the

B.A.No. 7845 of 2007
3

petitioners on regular bail on condition that they execute bonds

for Rs.50,000/- (Rupees fifty thousand only) each with two solvent

sureties each for the like sum to the satisfaction of the learned

Magistrate.

(b) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m. and 3

p.m. on 2.2.08 and 3.2.2008. During this period, the investigators shall

be at liberty to interrogate the petitioners in custody and take all

necessary steps in connection with the investigation. Thereafter they

shall appear before the Investigating Officer on all Mondays and

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

subsequently as and when directed by the Investigating Officer in

writing to do so.

(c) If the petitioners do not appear before the learned Magistrate

as directed in clause (1) above, these directions shall lapse on 1.2.2008

and the police shall be at liberty thereafter to arrest the petitioners and

deal with them in accordance with law.

B.A.No. 7845 of 2007
4

(d) If the petitioners were arrested prior to their surrender on

1.2.2008 as directed in clause (1) above, they shall be released on bail

on their executing bonds for Rs.50,000/- each without any surety

undertaking to appear before the learned Magistrate on 1.2.2008.

(R. BASANT)
Judge

tm