High Court Kerala High Court

M.Raju vs State Of Kerala on 2 July, 2010

Kerala High Court
M.Raju vs State Of Kerala on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2993 of 2010()


1. M.RAJU,S/O.MURUGHAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/07/2010

 O R D E R
                            K. HEMA, J.
                     ---------------------------
                     B.A. No. 2993 of 2010
                 ------------------------------------
               Dated this the 2nd day of July, 2010

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

323, 324 and 326 read with Section 149 of the Indian Penal

Code. According to prosecution, petitioner(A1) along with other

accused formed themselves into an unlawful assembly, armed

with deadly weapons committed rioting and assaulted de facto

complainant and thereby committed the various offences. The

incident happened on 17.03.2010 at about 8 P.M.

3. Petitioner is the first accused. Learned counsel for

petitioner submitted that this incident arose out of a political

issue. The petitioner is a worker in the BJP and injured is a

worker of CPI(M). The allegation is that petitioner beat de facto

complainant with an iron rod, but the only injury sustained is

loss of one tooth and hence the allegation is highly improbable.

Accused nos. 3 to 5 were granted anticipatory bail by the

Sessions Court and second accused is already released on bail, it

is submitted.

B.A. No. 2993 / 2010 2

4. This petition is opposed. Learned Public Prosecutor

submitted that de facto complainant sustained not only loss of

one tooth, but his another tooth was broken and there was also

loosening of a yet another tooth. The weapon used for the

offence is not recovered so far. Petitioner is required for

interrogation and recovery.

5. On hearing both sides, I find that the petitioner’s

interrogation is required for the purpose of an effective

investigation. The weapon of offence allegedly used by petitioner

is to be recovered. It is not known on what ground accused nos.

2 to 3 to 5 were granted anticipatory bail, it is submitted.

6. On hearing both sides, I find that petitioner has not

made out any ground to grant anticipatory bail. I am satisfied

that on the facts and circumstances of the case, this is not a fit

case to grant anticipatory bail to petitioner. Petitioner is bound

to surrender before the investigating officer and co-operate with

the investigation without any delay.

This petition is dismissed.

K. HEMA, JUDGE

ln