High Court Kerala High Court

Joy vs State Of Kerala on 23 October, 2008

Kerala High Court
Joy vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6385 of 2008()


1. JOY, S/O.JOHNSON, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                 K. HEMA, J.

                 ---------------------------------------------------
                    Bail Appl.No. 6385 of 2008
                 ---------------------------------------------------
             Dated this the 23rd          day of October, 2008.


                                     ORDER

Petition for anticipatory bail.

2. The alleged offences under Sections 379 and 34 of IPC.

According to prosecution, on 2.9.2008, while the de facto

complainant was walking along the road, the petitioner (A1)

along with another (A2) came in a motor cycle and the petitioner,

who was the pillion rider, snatched a chain from the de facto

complainant’s neck. The 2nd accused was arrested and

involvement of the first accused was revealed.

3. Learned counsel for petitioner submitted that the

petitioner is falsely implicated in the offence. Petitioner has

nothing to do with the first accused or the motorbike. The

registered owner of the motorbike is not made a party. There is a

dispute between the registered owner of the vehicle and the

petitioner in connection with money transaction. Second accused

was the friend of the R.C owner. When first accused was

arrested, the registered owner wanted the name of petitioner to

BA.6385/08 2

be implicated as the accused and accordingly, petitioner’s name

was mentioned by the co-accused. Except the confession

statement, there is nothing to implicate the petitioner.

4. This petition is opposed. Learned Public Prosecutor

submitted that the R.C owner was questioned by the police and

he had gone to the victim. It was stated by the victim that the

R.C owner was not the culprit. As per the statement of the R.C

owner, the petitioner is his friend, who had requested him to

give the bike and accordingly he had given the bike to the

petitioner and he used the same for commission of the offence.

Petitioner is required for interrogation and identification by the

victim and witnesses and in an offence of this nature, it may not

be proper to grant anticipatory bail to the petitioner.

5. On hearing both sides, I find that the only bare

assertions are made to support the defence case. There is no

supporting materials. No circumstance is pointed out to accept

the defence version. In such circumstances, I am not inclined to

grant anticipatory bail in an offence of this nature, especially

since petitioner is required for identification and interrogation

by the police.

BA.6385/08 3

Petitioner shall surrender before the

investigating officer within seven days from today

and co-operate with the investigation.

With this direction, petition is dismissed.

K.HEMA, JUDGE
vgs.