High Court Kerala High Court

Eldhose @ Kunjumon vs State Of Kerala on 23 November, 2009

Kerala High Court
Eldhose @ Kunjumon vs State Of Kerala on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6838 of 2009()


1. ELDHOSE @ KUNJUMON, S/O. MATHAI,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/11/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                     B.A. NO. 6838 OF 2009
            ------------------------------------------------------
          Dated this the 23rd day of November, 2009

                               O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.683

of 2009 of Adimaly Police Station, Idukki District.

2. The offences alleged against the petitioner are under

Sections 302 and 307 of the Indian Penal Code.

3. The date of occurrence was on 18.10.2009. The petitioner

was arrested on 21.10.2009. The gist of the prosecution case is the

following: The de facto complainant was in love with the daughter of

the accused. The de facto complainant is aged 19 years. The

accused did not like the relationship between his daughter and the

de facto complainant. On the date of occurrence, the de facto

complainant had contacted the girl over phone. It is alleged that the

accused directed the de facto complainant to go over to the house of

the accused to talk over the matter. The de facto complainant and

his friend went to the house of the accused. Without any

B.A. NO. 6838 OF 2009

:: 2 ::

provocation, the accused attacked them with a sharp knife, which

resulted in the death of the friend of the de facto complainant. The

de facto complainant sustained grievous injuries.

4. Learned Public Prosecutor submitted that the petitioner was

involved in various crimes and he was convicted in three other

cases. The petitioner was involved in Crime No.38 of 1981 of

Chavakkad Police Station, Crime No.270 of 1983 of Nadakkavu

Police Station and Crime No.174 of 1985 of Palakkad Town North

Police Station. In all those cases, the offence of theft was alleged.

The petitioner was convicted in those cases. It is also submitted that

the petitioner is an accused in Crime No.665 of 2009 of Adimaly

Police Station, wherein the offences alleged against the petitioner

are under Sections 326, 506(ii) and 427 of the Indian Penal Code.

In that crime, the victim is none other than the brother of the

petitioner. The investigation of the case is not over. The petitioner

has criminal antecedents. The allegation is that he brutally attacked

two youngsters and murdered one of them. If the petitioner is

released on bail at this stage, it would adversely affect the proper

investigation of the case. There is every likelihood of the petitioner

intimidating the witnesses and tampering with the evidence.

B.A. NO. 6838 OF 2009

:: 3 ::

For the aforesaid reasons, I am not inclined to grant bail to the

petitioner at this stage. The Bail Application is, therefore, dismissed.

(K.T.SANKARAN)
Judge

ahz/