High Court Kerala High Court

Chathu vs State Of Kerala on 4 June, 2008

Kerala High Court
Chathu vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3538 of 2008()


1. CHATHU, AGED 58,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/06/2008

 O R D E R
                             K. HEMA, J.
                 -----------------------------------
                      B.A. No. 3538 OF 2008
                 -----------------------------------
              Dated this the 4th day of June, 2008.


                              O R D E R

This is a petition for bail.

2. According to the prosecution, petitioner along with other

accused formed into an unlawful assembly with dangerous

weapons and attacked the de facto complainant, Sub Inspector of

Police, and other police officials with deadly weapons with the

intention to commit murder and caused grievous hurt to the Sub

Inspector and thus committed offences under Sections 143, 147,

148, 120(b), 333 and 307 read with Section 149 of Indian Penal

Code.

3. Learned counsel appearing for the petitioner submitted

that the petitioner is falsely implicated in the case. He is arrayed

as accused No.19 at a highly belated stage. His name was

nowhere in the picture, till recently, it is submitted. The incident

happened on 15.06.2007 and the petitioner is taken into custody

on 18.04.2008.

4. It is also submitted by learned counsel appearing for the

petitioner that there was an agitation in the locality, since an

B.A. No. 3538/08 2

Adivasi boy was convicted on the allegation of stealing food from

the kitchen of a priest. Some incident happened and a crime was

registered. Immediately after the registration of this crime,

another crime was also registered on the allegation that the Sub

Inspector was attacked. In both the cases, the petitioner was

arrayed as accused No.19.

5. This petition is opposed. On hearing both sides, I find

that it is only fit to grant bail to the petitioner on conditions.

Hence, the petitioner is granted bail on the following terms and

conditions:

1) Petitioner shall execute a bond for Rs.25,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate court.

2) Petitioner shall report before the Investigating Officer

on alternate Mondays between 10 a.m. to 1p.m.

This petition is allowed.

K. HEMA, JUDGE.

smp