High Court Kerala High Court

Jayan vs State Of Kerala on 13 February, 2009

Kerala High Court
Jayan vs State Of Kerala on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7802 of 2008()


1. JAYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.N.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/02/2009

 O R D E R
                               K. HEMA, J.
               ---------------------------------------------------
                       Bail Appl. No. 7802 of 2008
               ---------------------------------------------------
           Dated this the 13th day of February, 2009.

                                   ORDER

Petition for anticipatory bail.

The alleged offences are under sections 323, 354 and 506

(1) of IPC. De facto complainant is a teacher. Petitioner is her

husband’s friend. Petitioner wanted a loan to be raised for which

de facto complainant’s friend, who is also another teacher, stood

as surety to raise the loan. Thereafter de facto complainant

committed default. The teacher, who stood as surety,

approached de facto complainant and stated that she received

notice because of the default. The de facto complainant and her

husband told this fact to petitioner and wanted him to pay off

the loan. Infuriated by this, on 9.11.2008 at about 6.30 p.m. he

committed house trespass and criminally intimidated de facto

complainant’s husband and molested de facto complainant and

also assaulted her mother and three year old child. Learned

counsel for petitioner submitted that petitioner had arranged a

surety for the de facto complainant’s husband to raise a loan. He

[B.A,No.7802/08] 2

defaulted payment and hence the surety approached the

petitioner and informed about the same. To persuade de facto

complainant’s husband to pay off the loan, petitioner had gone to

the house of de facto complainant and when there was a scuffle

and petitioner also suffered injury, as evidenced by Annexue-II.

The other allegations are not correct.

3. This petition is opposed. Learned Public Prosecutor

submitted that the story is the other way. It is the petitioner who

has defaulted the payment as per prosecution case. There is

nothing to support the case put forward by the accused. This is

not a fit case to grant anticipatory bail, it is submitted.

4. On hearing both sides, I am satisfied of the submissions

made by learned Public Prosecutor. There is nothing to support

the case put forward by petitioner that the loan was defaulted by

de facto complainant’s husband etc. Considering the nature of

allegations made, I am satisfied that it is not a fit case to grant

anticipatory bail. Petitioner is bound to co-operate with

investigation, since the crime is registered as early as on

10.11.2008. Hence, the following order is passed:

1) Petitioner shall surrender before the investigating

officer or Magistrate court concerned and co-

operate with the investigation. Whether he

[B.A,No.7802/08] 3

surrenders or not, the police is at liberty to arrest

him at any time and proceed in accordance with

law.

2) No further application for anticipatory bail by the

petitioner in this crime will be entertained by this

Court.

Petition is dismissed.

K. HEMA, JUDGE.

Krs.