High Court Kerala High Court

Joy Mathew vs State Of Kerala on 28 January, 2009

Kerala High Court
Joy Mathew vs State Of Kerala on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7546 of 2008()


1. JOY MATHEW, AGED 66 YEARS,
                      ...  Petitioner
2. SHAJI SEBASTIAN, AGED 40 YEARS,

                        Vs



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

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/01/2009

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                       B.A.No. 7546 of 2008
               -----------------------------------------

             Dated this the 28th January, 2009

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 342, 326, 308

read with 34 of the Indian Penal Code. According to

prosecution, petitioners (accused 1 and 2), in furtherance of

common intention, assaulted de facto complainant and another

and inflicted injuries, including fracture.

3. Learned counsel for petitioners submitted that first

petitioner has three sons and a daughter and he is aged 66

years. Second petitioner is the son. First petitioner intended to

convey certain properties to second petitioner, which was

objected to by his wife and two other sons. There was a fight

on this issue for a considerably long period and petitioners

were harassed by them. On the date of occurrence, first

petitioner was present in a shed in the coconut garden while

his son along with goondas came to the place and tried to

attack first petitioner. In exercise of self defence, he waved

iron crowbar and escaped from the scene. He was also

BA.7546/08 2

assaulted by the persons, who came there and a complaint was

lodged by him.

4. This petition is opposed. Learned Public Prosecutor

submitted that de facto complainant and another have

sustained serious injuries, including fracture and scull exposed

lacerated wound by the use of iron rod and they were also

admitted in the hospital. Those persons are not even related to

petitioners. The weapon is not recovered. A counter case is

registered under Sections 324, 323 and 506 Part-I of the

Indian Penal Code. Petitioners have protested against the

persons, who had come to pluck the coconut trees from the

property and hence, the incident occurred.

5. On hearing both sides and on going through the case

diary, I find that the injured sustained considerable injuries

with an iron rod. The doctor also noted iron rod marks, but

admittedly, petitioner did not sustain any serious injury,

though he is allegedly assaulted by the injured in this case.

Learned counsel for petitioners submitted that the doctor

manipulated the records at the instance of first petitioner’s

son, who is closely acquainted with him. However, at this

stage, it may not be possible for me to make any such

BA.7546/08 3

conclusions especially in an application for anticipatory bail.

Considering the nature of allegations made and the nature of

investigation required, I do not think that it is a fit case to

grant anticipatory bail.

6. However, if petitioners surrender before the

Magistrate Court concerned and file application under Section

437 Cr.P.C, they will be at liberty to raise all these

contentions, in which event, the learned Magistrate shall

consider the same and dispose of the petition on merit,

untrammelled by any of the observations made by this Court in

this order. It is made clear that rejection of anticipatory bail

application may not by itself be a ground to reject application

for bail under Section 437 Cr.P.C.

Petitioners are directed to surrender

before the investigating officer and co-operate

with the investigation. Whether they surrender

or not, police is at liberty to arrest them and

proceed in accordance with law.

With this direction, petition is dismissed.

K.HEMA, JUDGE
vgs.