High Court Kerala High Court

Joy Chacko Chennamala Veedu vs State Of Kerala on 22 March, 2010

Kerala High Court
Joy Chacko Chennamala Veedu vs State Of Kerala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1340 of 2010()


1. JOY CHACKO CHENNAMALA VEEDU,
                      ...  Petitioner
2. FEBIN CHARLES JOY S/O. JOY CHACKO

                        Vs



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

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/03/2010

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No.1340 of 2010
                 ------------------------------------
               Dated this the 22ndday of March, 2010

                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos.1 and 2 in Crime No.36/2010 of Perumpetty Police Station,

Pathanamthitta.

2. The offences alleged against the petitioners are under

Sections 323, 324 and 326 read with Section 34 of the Indian

Penal Code.

3. The prosecution case is that on 14/2/2010, the

petitioners, father and son, attacked the de facto complainant

and the de facto complainant sustained serious injuries. It would

appear that there was some quarrel between the de facto

complainant and the second accused. The allegation is that

thereafter when the first accused, the father of the second

accused, asked the de facto complainant about the incident,

accused No.2 attacked the de facto complainant asking why the

de facto complainant had assaulted the first petitioner. The first

B.A. No.1340/2010
2

petitioner assaulted the de facto complainant with stick and

stone, which caused grievous hurt. He had to undergo a surgery

as a result of the injuries sustained.

4. The learned counsel for the petitioners submitted that

Crime No.33/2010 was registered on 15/2/2010 in respect of the

incident which occurred on 14/2/2010. In that case, the second

petitioner herein is the de facto complainant and the accused

persons include the de facto complainant in the present case.

Crime No.33/2010 was registered for the offences under

Sections 294(b), 323, 341, 324 and 427 read with Section 34 of

the Indian Penal Code.

5. Taking into account the facts and circumstances of the

case, it can be seen that the grievous injuries caused to the

de facto complainant are attributable to the overt acts done by

the first petitioner/first accused. The overt acts made by the

second petitioner/second accused have not resulted in any

grievous injuries to the de facto complainant.

6. In the facts and circumstances of the case, I am of the

view that anticipatory bail can be granted to the second

B.A. No.1340/2010
3

petitioner/second accused. At the same time, I am of the view

that the first petitioner/first accused is not entitled to the

discretionary relief under Section 438 of the Code of Criminal

Procedure. If anticipatory bail is granted to the first petitioner, it

would adversely affect the proper investigation of the case.

Accordingly, there will be a direction that in the event of the

arrest of the second petitioner/second accused, the officer in

charge of the police station shall release him on bail on his

executing bond for Rs.15,000/- with two solvent sureties for the

like amount to the satisfaction of the officer concerned, subject

to the following conditions:

A) The second petitioner/second accused
(Febin Charles Joy) shall appear before
the investigating officer for interrogation
as and when required.

B) The second petitioner/second accused
(Febin Charles Joy) shall not try to
influence the prosecution witnesses or
tamper with the evidence.

C) The second petitioner/second accused
(Febin Charles Joy) shall not commit any
offence or indulge in any prejudicial activity
while on bail.

B.A. No.1340/2010
4

D) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.

For the aforesaid reasons, the Bail Application is dismissed

in so far as it relates to the first petitioner/ first accused and it

is allowed in the manner indicated above, in so far as it relates

to the second petitioner/second accused.

K.T. SANKARAN, JUDGE

scm