High Court Kerala High Court

Gopinathan Nair vs The Sub Insepctor Of Police on 24 May, 2010

Kerala High Court
Gopinathan Nair vs The Sub Insepctor Of Police on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 265 of 2010()


1. GOPINATHAN NAIR, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSEPCTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SHAJIN S.HAMEED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/05/2010

 O R D E R
                          K. HEMA, J
                       ----------------------
                    B.A.No.265 OF 2010
                -----------------------------------
          Dated this the 24th day of May, 2010


                           O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under sections 324 and

326 of IPC. According to prosecution, on 4.1.2010 at 2 pm,

while defacto complainant was proceeding to his house

along the pathway leading to his house, petitioner assaulted

him by beating with a wooden log and inflicted fracture.

3. Learned counsel for petitioner submitted that

petitioner is innocent of the allegations made. There was

several disputes between the parties and when the defacto

complainant came to his property, defacto complainant

came to attack him, while petitioner’s workers drove him

away.

4. This petition is opposed. Learned public prosecutor

submitted that petitioner is the sole accused in the crime.

B.A. No.265/10 2

Defacto complainant sustained fracture from the hands of

the petitioner. Though assertions were made regarding

several disputes, etc. between parties, there is nothing to

probablise the case of the petitioner. On hearing both sides,

I am satisfied that this is not a fit case to grant anticipatory

bail.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.