High Court Kerala High Court

George Kutty vs The S.I Of Police on 31 May, 2010

Kerala High Court
George Kutty vs The S.I Of Police on 31 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3025 of 2010()


1. GEORGE KUTTY, AGED 45,
                      ...  Petitioner

                        Vs



1. THE S.I OF POLICE, PATHANAMTHITTA
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :31/05/2010

 O R D E R
                                  K.HEMA, J
                               --------------------
                  Bail Application No.3025 Of 2010
                 -------------------------------------------------
                 Dated this the 31st day of May 2010

                                    ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 144, 147,

148, 149, 452, 326, 324, 427 & 354 of the IPC. According to

prosecution, petitioner (A1) along with other accused formed into

an unlawful assembly and trespassed into the house of the

de facto complainant and assaulted de facto complainant, his son

and his wife using deadly weapons. Iron rod was used by the

petitioners and injuries were sustained by all the injured. De facto

complainant’s son sustained fracture to the nasal bone.

3. Learned counsel for the petitioner submitted that there

was a dispute between the de facto complainant and CITU workers

in respect of loading and unloading. Since there was some

unpleasant talk between the petitioner and de facto complainant

in the morning of the date of occurrence, de facto complainant

suspected that the petitioner and others committed the offence

and filed complaint. Petitioners are innocent of the allegation

made.

4. Learned counsel for the de facto complainant and learned

Public Prosecutor are heard. This petition is opposed. Learned

Bail Application No.3025 Of 2010 2

Public Prosecutor submitted that three persons were injured in the

incident. The first accused has used an iron rod and a fracture is

sustained by de facto complainant’s son. The name of the

petitioner is stated in the First Information Statement itself. This

was an motivated attack. It was also submitted by learned Public

Prosecutor that petitioner along with others came to the de facto

complainant’s house where he was selling live chicken. Petitioner

and other persons who came for chicken were abusing each other

and the de facto complainant asked them to wait outside and also

told them that the chicken would be supplied to their car. This

was not to the liking of the de facto complainant and incurated by

this, the de facto complainant and his family members were

attacked. This petition is opposed.

5. On hearing both sides and going through the Case Diary

and the Wound Certificate and on considering the serious nature

of the allegations made, the need for interrogation of the

petitioner, recovery of the weapon etc, I find that this is not a fit

case to grant anticipatory bail.

Petition is dismissed.

Sd/-

K.HEMA, JUDGE
//TRUE COPY//

P.A TO JUDGE
vdv