High Court Kerala High Court

Bijin vs State Of Kerala Rep. By Public on 18 May, 2010

Kerala High Court
Bijin vs State Of Kerala Rep. By Public on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2940 of 2010()


1. BIJIN, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :18/05/2010

 O R D E R
                             K. HEMA, J.
                      ---------------------------
                      B.A. No.2940 of 2010
                  ------------------------------------
                 Dated this the 18th day of May, 2010

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 294(b),

323 and 324 of the Indian Penal Code. According to prosecution,

on 20.04.2010 at about 9 P.M., the de facto complainant went to

give food to his pigs in his pig farm while a rehearsal of magic

show was going on in the nearby property. Petitioner came

there, while the de facto complainant asked him where he was

going. Petitioner suddenly shouted at him and hit him with a

broken soda bottle on his head and when he evaded the same it

fell on his left hand muscle and he was injured. He was again hit

with the same bottle. This incident happened when he was

standing in the sit out, in front of the room.

3. The learned counsel for the petitioner submitted that no

such incident as alleged by the prosecution had taken place.

Petitioner and de facto complainant are D.Y.F.I. workers. There

was some dispute with respect to the names of the persons,

which are shown in a notice to be published by the D.Y.F.I in

B.A. No.2940 of 2010 2

connection with a meeting. The area president attacked the

petitioner with the broken soda bottle and the same hit on de

facto complainant. It is submitted that the president also

sufferred injury on his own hands by the broken soda bottle and

de facto complainant and the president took treatment from the

same hospital.

4. This complaint given is only on 22.04.2010 though an

incident as narrated above occurred on 20.04.2010, it is

submitted. The allegations in the complaint are false. It is also

submitted that an interpolation is effected in F.I. Statement to

make it appear that the incident happened inside the sit out, but

a reading of F.I. Statement whole would show that the incident

happened outside the sit out. The only non bailable offence is

under Section 452 of the Indian Penal Code and in such

circumstances anticipatory bail can be granted, it is submitted.

5. This petition is strongly opposed by learned Public

Prosecutor and he submitted that offence under Section 326 of

the Indian Penal Code is also included and de facto complainant

sufferred as many as seven injuries on his body. The wound

B.A. No.2940 of 2010 3

certificate reveals lacerated injury of considerable measurement

on the check, forearm and he had also an bronchial artery injury.

It is also submitted that the police had gone to the injured on

getting intimation from the hospital and recorded the F.I.

Statement and this is not a fit case to grant anticipatory bail.

6. On hearing both sides and going the case diary

particularly the wound certificate and on consideration of various

other facts and circumstances, I find that no ground is made out

by petitioner to grant anticipatory bail. The incident happened as

early as on 20.04.2010 and the petitioner is bound to appear

before the investigating officer and co-operate with

investigation.

7. Hence the following order is passed.

Petitioner shall appear before the
investigating officer within one week from
today and co-operate with the investigation.

This petition is dismissed.

K. HEMA, JUDGE

ln