High Court Kerala High Court

Manikantan . vs State Of Keala on 17 November, 2008

Kerala High Court
Manikantan . vs State Of Keala on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6897 of 2008()


1. MANIKANTAN . S/O.SUBRAMANIAN, 29 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KEALA, REP. BY PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, MARAYOOR POLICE

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :17/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6897 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 17th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 324, 326 and

294(b) IPC. According to prosecution, petitioner assaulted de

facto complainant and another using a chopper on 24-8-2008 at

about 4 p.m.

3. Learned counsel for petitioner submitted that petitioner

sustained serious injury and he was in hospital for 60 days. But de

facto complainant sustained only a minor injury and petitioner

may be granted anticipatory bail, it is submitted.

4. This petition is opposed. Learned Public Prosecutor

submitted that while petitioner and one Desai were having a

quarrel, de facto complainant intervened. At that time, petitioner

cut de facto complainant with chopper on his face. He sustained

lacerated wound near the eye. He also sustained fracture on nasal

bone and also incised wound across the face from left to right

crossing the nose. In the nature of the allegations made, it is not

a fit case to grant anticipatory bail. It is also submitted that the

weapons used for the offence have not been recovered so far.

Another person was also injured at the hands of petitioner.

BA 6897/08 -2-

5. On hearing both sides, I find that the allegations made

against petitioner are serious in nature. Extensive injury was

caused to de facto complainant, which includes a fracture also.

Though petitioner would allege that he was in the hospital, etc.,

no document is produced to substantiate the same. There are

only bare assertions and allegations and I am not satisfied that a

mere existence of a counter case, if any, would be sufficient to

grant anticipatory bail. I am also satisfied that weapon also has

to be recovered for which petitioner’s interrogation is essential.

The incident occurred as early as on 24-8-2008 and petitioner was

not available for interrogation.

Hence, petitioner is directed to surrender

before the Investigating Officer without any delay

and co-operate with the investigation. Whether he

surrenders or not, respondent is at liberty to arrest

him and proceed in accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.