IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 144 of 2010()
1. MANOJ, S/O. RAMANAN,
... Petitioner
Vs
1. THE SUB-INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/05/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.144 OF 2010
-----------------------------------
Dated this the 24th day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under sections 326 and 34
IPC. According to prosecution, on 24.12.2009, at about 9
pm, petitioner (A1) along with few others attacked defacto
complainant and caused grievous hurt to him. Petitioner
stabbed him with a knife and beat with iron rod etc.
3. Learned counsel for petitioner submitted that
petitioner sustained injury, as evidenced by annexure A in
the same incident. There was a scuffle between two groups
and petitioner had not committed any offence, as alleged.
4. This petition is opposed. On hearing both sides, and
on considering the serious nature of allegations made, I am
satisfied that this is not a fit case to grant anticipatory bail.
Petitioner is required for recovery of weapon and
B.A. No.144/10 2
interrogation. The mere presence of injuries on petitioner by
itself will not be ground to grant anticipatory bail.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.