High Court Kerala High Court

Animon vs State Of Kerala on 19 July, 2010

Kerala High Court
Animon vs State Of Kerala on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2560 of 2010()


1. ANIMON,S/O.,TERRANCE,
                      ...  Petitioner
2. SHIHAN, S/O.SHIHANI,
3. SHIYAD, S/O.ISMAIL KUNJU,
4. RIYAZ,S/O.ABDUL RAHIM,MADATHARA, AKKOLIL
5. FAIZAL, S/O.SAINALBDEEN,
6. NOWFAL, S/O.SAINALBDEEN,

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/07/2010

 O R D E R
                             K.HEMA, J.
            ----------------------------------------------
               Bail Application No.2560 of 2010
            ----------------------------------------------
                      Dated 19th July, 2010.

                              O R D E R

This petition is for anticipatory bail.

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

148, 324 and 308 read with Section 149 of the Indian Penal Code.

According to prosecution, petitioners(accused nos.1 to 6) formed

themselves into an unlawful assembly and assaulted defacto

complainant on 16.3.2010 at about 10.30 a.m., by using sword,

stick etc. and inflicted injuries on him and committed the various

offences stated above. The incident happened in the festival

ground near a temple.

3. Learned counsel for petitioners submitted that in

respect of the same incident which occurred on the same day, at

the same place, three crimes are registered, including this crime.

Crime No.299/10 was registered against defacto complainant in

this case and others. Crime No.300/10 was registered against

petitioners and others and some of the accused were granted

anticipatory bail in that case, as per order dated 27.5.2010.

Hence, petitioners may be granted anticipatory bail, it is

BA NO. 2560/10 2

submitted.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that it is true that three crimes were

registered on the same day. In the present case, defacto

complainant sustained injuries at the hands of petitioners. Stick

and sword were used for inflicting injuries on him. Crime

No.299/10 was registered on the basis of a complaint made by an

injured. However, the crime in which the anticipatory bail was

granted, offence under Section 427 of the Indian Penal Code was

the main offence. The complaint in that case was lodged by the

President of the festival committee, stating that articles in the

temple premises were damaged by the accused.

5. There is no ground to grant anticipatory bail to

petitioners. They are required for the purpose of custodial

interrogation and recovery of the weapons. It is also pointed out

that petitioners 1 and 2 are accused nos.1 and 2, but third

accused in the crime is already arrested. It is further pointed out

that it cannot be confirmed at this stage whether petitioners 3 to

6 are involved in this case or not. The investigation is going on.

The persons who are actually involved in the crime have to be

BA NO. 2560/10 3

identified by the witnesses.

6. On hearing both sides, I find that the allegations

made against petitioners 1 and 2 are serious in nature. The

defacto complainant and another person had sustained injuries.

Multiple lacerated wounds were inflicted on the scalp, eye lid etc.

Another person also sustained lacerated wounds of considerable

nature, in the incident. The swords and sticks, which were used

for the offences are to be recovered, for which custodial

interrogation of petitioners will be necessary.

7. The mere registration of three crimes, in respect of

an incident which occurred in the same place by itself, cannot be

made a ground to grant anticipatory bail. Petitioners 1 and 2

have not made out any ground to get anticipatory bail. They are

bound to surrender and co-operate with the investigation. The

incident happened as early as on 16.3.2010. But, it appears that

other petitioners cannot be proceeded against at this stage, since

the identity of accused is to be confirmed though witnesses.

Hence, the following order is passed :

(1) Accused nos.1 and 2 shall surrender before the

Investigating Officer without any delay and co-

BA NO. 2560/10 4

operate with the investigation.

(2) No further application for anticipatory bail by

accused nos.1 and 2 in this crime will be

entertained by this Court hereafter.

(3) Since petitioners 3 to 6 are not confirmed to be

the accused in this case, anticipatory bail

cannot be granted to them, as there is no basis

for apprehension of arrest. The prayer for

anticipatory bail by petitioners 3 to 6 is

rejected.

Petition is dismissed.

K.HEMA, JUDGE.

tgs