High Court Kerala High Court

Biju Sebatian vs State Of Kerala on 31 May, 2010

Kerala High Court
Biju Sebatian vs State Of Kerala on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2324 of 2010()


1. BIJU SEBATIAN, AGED 39,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :31/05/2010

 O R D E R
                               K. HEMA, J.

               ---------------------------------------------------
                   B.A .No. 2324 & 2327 of 2010
               ---------------------------------------------------
                Dated this 31st day of May, 2010.


                                   ORDER

These petitions are for anticipatory bail.

2. The alleged offences are under Sections 452, 323, 427

read with Section 34 IPC. According to prosecution, on 27.3.2010

at about 6.40 p.m., petitioners committed trespass in to the

shop building of de facto complainant’s husband and voluntarily

caused hurt to him and also destroyed some soda bottle.

3. Learned counsel for petitioners submitted that petitioners

have not committed any offence. De facto complainant’s husband

arranged a loan for first accused on high rate of interest through a

private financier. Though the amount was paid, de facto

complainant’s husband demanded more amount which first was

not prepared to pay. He told de facto complainant’s husband that

the matter will be informed to the police and hence a false

complaint is made. It is also pointed out that no injury is sustained

by de facto complainant’s husband, though some persons have

allegedly assaulted him.

4. Learned Public Prosecutor submitted that there is a motive

B.A.Nos.2324 & 2327/2010] 2

for the offence. De facto complainant’s husband had arranged a

loan for first accused but he failed to pay the amount and when

demands were made for return of money, he had committed the

offence along with another.

5. On hearing both sides, considering the facts pointed out ,

I am satisfied that anticipatory bail can be granted to petitioners on

conditions. Hence, the following order is passed

1) Petitioners (A1 and A2) shall surrender before the

Magistrate Court concerned within 7 days from

today.

2) In the event of arrest, petitioners shall be released

on bail on their executing Rs.25,000/- (Rupees

Twenty five thousand only) each with two solvent

sureties each for the like sum to the satisfaction

of the learned Magistrate on the following

conditions:

(i) Petitioners shall report before the

Investigating Officer on every Monday

between 10 a.m. and 1p.m.

(ii) Petitioners shall not influence or

B.A.Nos.2324 & 2327/2010] 3

intimidate any witness or tamper with

evidence.

(iii) In case petitioner is involved in similar

offence, bail is liable to be cancelled.

Petitions are allowed.

K. HEMA, JUDGE.

Krs.