High Court Kerala High Court

Haridasan vs Sub Inspector Of Police on 7 October, 2009

Kerala High Court
Haridasan vs Sub Inspector Of Police on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5586 of 2009()


1. HARIDASAN ,AGED 37 YEARS, S/O.MAKKU
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

2. THE STATE, REPRESENTED BY THE

                For Petitioner  :SRI.T.K.SAIDALIKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/10/2009

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                  B.A.No.5586 of 2009
              --------------------------

                         ORDER

Petitioner is the first accused in Crime No.

433/2009 of Pattambi Police Station, registered for the

offences under Sections 323 and 326 read with Section

34 of Indian Penal Code. Petitioner, along with the

remaining three accused, sought anticipatory bail from

Sessions Court, Palakkad. Under Annexure-A1 order,

anticipatory bail was granted to accused 2 to 4 and

prayer of the petitioner was rejected for the reason

that he had used chopper to inflict grievous hurt.

Petitioner again approached the learned Sessions Judge

for anticipatory bail, which was dismissed under

Annexure-A2 order. This petition is filed under Section

438 of Code of Criminal Procedure for anticipatory bail

contending that his custodial interrogation is not

necessary and he is prepared to abide by any condition

and in such circumstances, he be granted anticipatory

bail.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

BA 5586/09 2

3. Out of the four accused, who allegedly

committed the offences under Sections 323 and 326 read

with Section 34 of Indian Penal Code, three accused

were granted anticipatory bail by the learned Sessions

Judge. Petitioner was refused to be released on

anticipatory bail for the reason that he used a chopper

and serious fracture was caused, which necessitated an

operation for the injured at the Medical College

Hospital, Thrissur.

4. From the nature of the offences, learned Public

Prosecutor has no case that custodial interrogation of

the petitioner is necessary. In such circumstances,

when the co-accused were already released on bail, I

find it not in the interest of justice to deny the same

benefit to the petitioner for the reason that in

furtherance of the common intention it was the

petitioner who inflicted injury with a chopper. A pre-

arrest bail could be granted to the petitioner on

sufficient conditions.

Application is disposed directing the

Investigating Officer to release the petitioner, in the

event of his arrest, on bail on executing a bond for

BA 5586/09 3

Rs.10,000/- with two solvent sureties each for the like

sum to the satisfaction of the Investigating Officer on

the following conditions:

1. Petitioner shall appear before the

Investigating Officer on every Wednesday between 10

a.m. and 12 noon for one month and thereafter as and

when required by the Investigating Officer.

2. Petitioner shall not induce, influence or

threaten any person from disclosing facts known to them

to the Investigating Officer or to the court.

3. Petitioner shall not commit any offence while

on bail.

4. Petitioner shall not leave India without the

permission of the Magistrate.

This order will prevail for one month and it is

for the petitioner to seek regular bail from the

concerned Magistrate.

7th October, 2009 (M.Sasidharan Nambiar, Judge)
tkv