High Court Kerala High Court

Mohammed Shaheer vs State Of Kerala on 17 August, 2010

Kerala High Court
Mohammed Shaheer vs State Of Kerala on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4565 of 2010()


1. MOHAMMED SHAHEER, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SHO, GURUVAYOOR POLICE STATION,

                For Petitioner  :SMT.DHANYA P.ASHOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/08/2010

 O R D E R
                              K.HEMA, J.
                           ------------------
                       B.A. No. 4565 of 2010
                      -----------------------------
              Dated this the 17th day of August, 2010

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 341, 323 and

324 of the Indian Penal Code. According to prosecution, on

17.07.2010 at about 5.25 P.M., petitioner trespassed into the de

facto complainant’s house and wrongfully restrained him and

assaulted him by using a reaper.

3. Learned counsel for petitioner submitted that petitioner has

not actually trespassed into the house as alleged. De facto

complainant’s mother had obtained an order against de facto

complainant from the Magistrate Court as Annexure-I, by which she

is permitted to reside in the house where the incident occurred and

the de facto complainant was prohibited from disturbing the

residence of de facto complainant’s mother in the house. After

obtaining the order, de facto complainant’s mother found that the

house was locked and hence, she returned. Later, with police

protection, she along with her counsel and petitioner, who is a

B.A. No. 4565 / 2010 2

neighbour came to the house. Petitioner is aged about 25 years and

he is an engineer and he went to the house only for helping the de

facto complainant’s mother.

4. According to petitioner, on reaching the house, the de facto

complainant and some persons were found in the house, de facto

complainant’s mother’s entry was not to the liking of the de facto

complainant and therefore, de facto complainant’s mother was

assaulted by the de facto complainant and she was attempted to be

locked up in the room. The petitioner went to her rescue while he

was assaulted by de facto complainant and he sustained serious

injuries. He had a ” closed head injury” and rupture of right eyelid

etc. He went to the hospital on the same day and he made an

allegation of assault to the doctor. He was referred to another

hospital for better management and Annexures II and III will

revealed these facts.

5. Petitioner would also contend that in respect of the same

incident, the police did not register any case though petitioner had

made allegations of assault to the doctor. Hence, petitioner filed a

complaint before the Superintendent of Police. The de facto

B.A. No. 4565 / 2010 3

complainant’s mother also filed a petition before the Minister and

Superintendent of Police etc. about the incident and the copy is

Annexure-IV. In the light of what transpired in the house, she also

moved Magistrate Court for obtaining an order, since, in spite of

the Annexure-I order directing de facto complainant not to disturb

the residence of the de facto complainant’s mother, herself and

petitioner were attacked by de facto complainant with a view to

cause obstruction to her residence in the house.

6. On 19.07.2010, an order was passed by learned Magistrate

as per which the de facto complainant and his men were restrained

from residing in the house. Key of house and all the rooms were

ordered to be handed over to de facto complainant’s mother. The

Circle Inspector was also directed to execute the order and filed a

report on the very same day. The order dated 19.07.2010 is also

produced. It is also submitted by learned counsel for petitioner that

the def acto complainant is working abroad and he was resisting

his mother from residing in the property and hence she was forced

to get an order from the Magistrate Court. De facto complainant has

suppressed all these facts in the F.I. Statement and given a

B.A. No. 4565 / 2010 4

distorted version. He has not actually sustained any serious

injuries. Petitioner is prepared to abide by any condition and co-

operate with the investigation.

7. This petition is opposed. Learned Public Prosecutor

submitted that de facto complainant had sustained some injury to

the hand and he was hospitalised. As per the allegations in the F.I.

Statement, petitioner had trespassed into the house and attacked

the de facto complainant with a reaper.

8. On hearing both sides and on going through the case diary

and the documents produced in this case, I find that petitioner

sustained serious injuries, as revealed from the medical records

produced. A clear allegation was made to the doctor that petitioner

sustained injuries in an assault. No crime was registered in respect

of such assault. The prosecution has no explanation why no crime

was registered. There is also no explanation how petitioner

sustained serious injuries in the incident.

9. It also seen from the F.I. Statement given by the de facto

complainant that he was proceeding to the airport to go to Dubai

along with his wife while he got information from his lawyer that an

B.A. No. 4565 / 2010 5

order was passed in favour of the mother. He therefore, gave up his

trip and came back. According to him, his mother had abandoned

him at the age of eight years and she joined a film director and she

obtained divorce from his father. It is thus, clear that the

relationship between the mother and son is strained.

10. At the same time, it appears that an order is passed by

the Magistrate Court in favour of the mother allowing her to reside

in the shared household, which indicates that the mother has some

right of residence in the house. It is also to be noted that sons are

prohibited from causing any disturbance to the mother. Annexure-

IV will show that on the very next day of the incident, de facto

complainant’s mother sent a complaint stating the manner in which,

petitioner was attacked at the house of the de facto complainant

etc. On evaluation of all the materials before me, I find that it is

only just and proper to grant anticipatory bail to petitioner on

conditions. Hence, the following order is passed:

1. Petitioner shall, in the event of his arrest be

released on bail on his executing a bond

for Rs. 25,000/- (Rupees twenty five

B.A. No. 4565 / 2010 6

thousand only) with two solvent sureties

each for the like sum to the satisfaction of

the arresting officer on the following

conditions:

i). Petitioner shall report before the
investigating officer as and when
directed and co-operate with the
investigation.

ii). Petitioner shall not influence or
intimidate any witness or tamper
with the evidence.

2). This order will be in force only for a period
of 30 days from today. In the meantime,
petitioner shall seek regular bail from the
court concerned in accordance with law.

This petition is allowed.

K. HEMA, JUDGE

ln