High Court Kerala High Court

Balakrishnan vs State Of Kerala on 20 July, 2010

Kerala High Court
Balakrishnan vs State Of Kerala on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3556 of 2010()


1. BALAKRISHNAN, S/O.KELAMALLI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/07/2010

 O R D E R
                             K.HEMA, J.
                          ------------------
                      B.A. No. 3556 of 2010
                     -----------------------------
                Dated this the 20th day of July, 2010

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 323,

354 and 294(b) read with Section 34 of the Indian Penal Code.

According to prosecution, petitioner(A2) along with two others

committed house trespass into the house of de facto complainant

and assaulted him and his sister and also abused in filthy

language and thereby committed the various offences.

3. Learned counsel for petitioner submitted that accused

nos.1 and 2 are brothers. De facto complainant is the son of the

another brother(he is no more). Third accused is the son of A1.

On knowing that de facto complainant’s sister is in love with a

boy, petitioner had gone to the house of de facto complainant to

warn her and mend her way. At that time, first accused attacked

de facto complainant, by using a stick and he sustained a

fracture. Petitioner herein did not assault de facto complainant or

anybody. He has not used any weapons and he is working in SBI

as a security after the retirement from army. No injury is

B.A. No. 3556 / 2010 2

sustained by de facto complainant in the incident.

4. This petition is opposed. Learned Public Prosecutor

submitted that the incident happened in the house of de facto

complainant where he was residing with his mother and sister.

His paternal uncle quarrelled with his mother and sister on

account of some property dispute. A few days prior to the

incident, they had come to the house and quarrelled with mother

and sister. On the date of occurrence also, on account of the

property dispute all the three accused came to the house, pushed

open the door, and also pushed his mother and pulled her

blouse.

5. On seeing this, de facto complainant pushed first

accused, who inflicted injuries on his head by hitting with a

stone. His sister intervened while second accused abused her and

beat her also. De facto complainant also came in between and he

was beaten with reaper. The neighbours came running, while the

accused left the place. De facto complainant had an injury on

the head and the injury is noted by the doctor. As per the F.I.

Statement and he had serious injuries on the head.

B.A. No. 3556 / 2010 3

6. On hearing both sides, considering the serious nature of

the allegations made, I do not think that this is a fit case to grant

anticipatory bail. There is nothing on record to show that de facto

complainant is the aggressor. There is no case for petitioner that

petitioners are residing in the de facto complainant’s house.

Petitioner is bound to surrender and co-operate with the

investigation.

No further application for anticipatory

bail by petitioner in this crime will be

entertained by this court hereafter.

This petition is dismissed.

K. HEMA, JUDGE
ln