High Court Kerala High Court

Kavilal vs State Of Kerala on 17 August, 2009

Kerala High Court
Kavilal vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3527 of 2009()


1. KAVILAL, AGED 24 YEARS,
                      ...  Petitioner
2. KAVIJU, AGED 29 YEARS,
3. SANTHOSH, AGED 22 YEARS, S/O.BALAN,
4. SHEFIQUE, AGED 22 YEARS,

                        Vs



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

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/08/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.3527 of 2009
                  ---------------------------------------------
             Dated this the 17th day of August, 2009



                                 ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 to 4 in Crime No.196 of 2009 of Ezhukone Police

Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 447, 294(b), 323 and 324 read with

Section 149 of the Indian Penal Code and Section 27 of the Arms

Act.

3. The de facto complainant is one Sunil. The date of

incident was on 29.3.2009. The crime was registered on

31.3.2009. The First Information Statement was recorded from

the Medical College Hospital, Thiruvananthapuram.

4. When the Bail Application came up for hearing on 29th

July 2009, the following directions were issued.

“4. The specific case of the petitioners is
that the de facto complainant sustained injuries in a
road traffic accident. The CD file does not show the
wound certificate. On 13.5.2009, the Sub Inspector

BA No.3527/2009 2

of Police, Ezhukone has sent a letter to the
Superintendent of the Medical College Hospital,
Thiruvananthapuram, requesting to issue treatment
certificate. The treatment certificate is not seen in
the file. The photocopy of a discharge card is seen
at page Nos.25 and 26 of the CD file. The
discharge card shows that Sunil Ezhukone is the
patient. He was referred from the General
Hospital, Kollam to the Medical College Hospital,
Thiruvananthapuram. It is also recorded in that
discharge card as follows: “alleged C/O RTA”.
According to the counsel for the petitioners, this
would indicate that it is a case of road traffic
accident.

5. Learned public prosecutor will get
correct instructions as to the injuries sustained
and the treatment furnished to the de facto
complainant and also as to whether the de facto
complainant was admitted in the hospital on
account of a road traffic accident. Post on
17.8.2009.”

5. Today when the case was taken up, the learned public

prosecutor produced before the me the treatment certificate of

the de facto complainant in which it is seen that the de facto

complainant was referred from the General Hospital, Kollam and

that the case involved is a road traffic accident. Prima facie, the

contention of the petitioners appears to be probable.

6. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioners.

There will be a direction that in the event of the arrest of

BA No.3527/2009 3

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.25,000/-

each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

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

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl