High Court Kerala High Court

Jayan.C. vs Sub Inspector Of Police on 24 October, 2007

Kerala High Court
Jayan.C. vs Sub Inspector Of Police on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6420 of 2007()


1. JAYAN.C., AGED 26 YEARS,
                      ...  Petitioner
2. RAJESH.T., AGED 24 YEARS,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :24/10/2007

 O R D E R
                               R.BASANT, J
                        ------------------------------------
                         B.A.No.6420 of 2007
                       -------------------------------------
              Dated this the 24th day of October, 2007

                                    ORDER

Application for anticipatory bail. Petitioners are accused 2 and 3

in a crime which was initially registered for offences punishable, inter

alia, under Sections 324 and 307 r/w 149 I.P.C. The alleged incident

had taken place on 4.9.05. The crime was registered only on 8.9.05.

The crux of the allegations is that there was a dispute between two

sets of workmen employed in construction work. The victim belongs to

the group of workers who were brought from Bengal. On account of

the alleged negligence of the alleged victims those working beneath

had suffered injuries and consequent to that, later, there was a dispute

and quarrel. In the course of such quarrel, the victims were allegedly

beaten with dangerous weapons like iron rods etc. by a group of

workmen. 4 persons are specifically named in the F.I statement

lodged before the police after 4 days of occurrence. One of the victims

had suffered injuries to kidney and ultimately one kidney of his had to

be removed also. The petitioners are not shown initially in the array

of accused. 4 persons though named in the F.I.R, 2 of them have

been deleted from the array. In their place, the petitioners have been

brought on the array. Though initially allegations under Section 149

B.A.No.6420 of 2007 2

I.P.C and other allied offences were raised, now allegation is raised

only under Sections 324 and 307 r/w 34 I.P.C.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. They have been unnecessarily

brought on the array of accused. Even going by the version of the

prosecution, it can be seen that a number of other persons were

available at the scene. Omnibus allegations were raised against all

such persons. Ultimately the petitioners who were not named in the

F.I.R have been dragged into the controversy. Investigation is already

complete. The petitioners may not be compelled to endure the trauma

of arrest and detention. Anticipatory bail may be granted to the

petitioners, it is prayed.

3. The learned Public Prosecutor submits that the State does

not at this stage want to oppose the application for anticipatory bail,

the substantial portion of the investigation having already been

completed.

4. I have perused the case diary. Considering the nature of

the contention, I am satisfied that the petitioners can be granted

anticipatory bail subject to appropriate terms and conditions.

5. In the result, the Bail Application is, allowed. The following

directions are issued under Section 438 Cr.P.C.

i) The petitioners shall appear before the learned Magistrate

at 11 a.m on 31.10.07. They shall be enlarged on regular bail on their

B.A.No.6420 of 2007 3

executing a bond for Rs.25,000/- (Rupees Twenty Five thousand only)

each with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate;

ii) The petitioners shall make themselves available for

interrogation before the Investigating Officer between 10 a.m and 3

p.m on 01.11.07 and 02.11.07 and thereafter between 10 a.m and 12

noon on all Mondays and Fridays for a period of one month.

Subsequently the petitioners shall make themselves available for

interrogation before the Investigating Officer as and when directed by

the Investigating Officer in writing to do so;

iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to arrest the

petitioners and deal with them in accordance with law as if those

directions were not issued at all;

iv) If the petitioners were arrested prior to their surrender on

31.10.07 as directed in clause (1) above, they shall be released from

custody on their executing a bond for Rs.25,000/- (Rupees Twenty

Five thousand only) each without any sureties undertaking to appear

before the learned Magistrate on 31.10.07.

(R.BASANT, JUDGE)
rtr/-

B.A.No.6420 of 2007 4