High Court Kerala High Court

Kochumon @ Biju Daniel vs State Of Kerala on 4 November, 2008

Kerala High Court
Kochumon @ Biju Daniel vs State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6722 of 2008()


1. KOCHUMON @ BIJU DANIEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SASITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6722 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 4th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. According to petitioner, petitioner (A7) along with other

accused formed into an unlawful assembly and assaulted de facto

complainant and two others. Iron rod was used for the offence.

3. Learned counsel for petitioner submitted that

petitioner is falsely implicated. He was originally working in S.F.I.

and now he joined A.B.V.P. and therefore his name is deliberately

included in the array of accused. He has not committed any

offence, it is submitted. It is also submitted that de facto

complainant or the injured had not sustained any serious injuries.

4. Learned Public Prosecutor submitted that name of

petitioner finds a place in the F.I.R. itself. Accused 1 to 7 were

named and they along with some identifiable persons have

allegedly committed the offence. However, he fairly conceded

that the injuries sustained are only abrasions.

5. On hearing both sides, I find that offence under section

308 IPC can be treated as excluded, for the purpose of bail by

BA 6722/08 -2-

police as well as court concerned. But, in the nature of

allegations made, I am not inclined to grant anticipatory bail.

With this observation, this petition is dismissed.

K.HEMA, JUDGE.

mn.