High Court Kerala High Court

Jiji vs State Of Kerala on 1 July, 2010

Kerala High Court
Jiji vs State Of Kerala on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3589 of 2010()


1. JIJI, S/O.POULOSE,
                      ...  Petitioner
2. BENNY S/O.JOSEPH,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH JOHN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/07/2010

 O R D E R
                               K. HEMA, J.
                        ---------------------------
                        B.A. No. 3589 of 2010
                   ------------------------------------
                  Dated this the 1st day of July, 2010

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 294(b), 341, 323,

324 and 308 read with Section 34 of the Indian Penal Code. According

to prosecution, petitioners (A2 and A3) along with first accused, on

24.05.2010 at about 7.30 P.M., in furtherance of their common

intention, wrongfully restrained de facto complainant and assaulted him

using stone, iron rod and committed various offences stated above.

3. Learned counsel for petitioners submitted that petitioners in

respect of the same incident, crime no. 126/2010 was also registered,

on the statement given by second accused. First accused in this case

was granted bail by this court. It is also submitted that there is no

corresponding injury to the blow allegedly inflicted. As per the

allegation, only one blow was inflicted on the head, it is submitted.

4. This petition is opposed. Learned Public Prosecutor submitted

that granting of bail to first accused after his arrest is not a ground to

grant anticipatory bail to petitioners. De facto complainant is the vice

present of a Panchayath and he was attacked by third accused using

iron rod and sword. He sustained injury also on the head as revealed

B.A. No. 3589 / 2010 2

from the wound certificate. The injury sustained was linear laceration

on the head. Iron rod is used by the second accused and it is to be

recovered for which custodial interrogation is necessary in this case.

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

by learned Public Prosecutor. Custodial interrogation of the accused is

needed for effecting recovery of the weapon allegedly used for the

offence. The injuries sustained by de facto complainant are linear

lacerated injuries and the weapon used is iron rod, which prima facie

corroborating prosecution case.

6. I am satisfied that the allegations made against petitioners are

serious in nature and considering various other facts and

circumstances also, this is not a fit case to grant anticipatory bail.

Petitioners are bound to surrender before the investigating officer and

co-operate with the investigation without any delay.

Petition is dismissed.

K. HEMA, JUDGE

ln