IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2292 of 2010()
1. MOHANAN @ SUDHAKARAN,
... Petitioner
2. SURESH @ SURA, S/O.SUKUMARAN,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :11/06/2010
O R D E R
K.HEMA, J
-----------------------
B.A No.2292 OF 2010
--------------------------------
Dated this the 11th day of June 2010
ORDER
This petition is for anticipatory bail.
2. The alleged offences are under Sections 447, 427 & 379 r/w
34 IPC. According to prosecution, petitioners (A1 and A2)in
furtherance of their common intention out of personal enmity cut
down a flower bunch of palm tree and also stole 12 litres of toddy
from the toddy pot.
3. Learned counsel for the petitioners submitted that the
petitioners are innocent of the allegations made. They have settled
the matter with the complainant and hence, anticipatory bail can be
granted.
4. On hearing both sides, considering the serious nature of the
allegations, I do not think that this is a fit case to grant anticipatory
bail. Though petitioners would contend that compromise is entered
into between the parties, there is nothing to record to support this
contention. Petitioners may surrender before the Magistrate Court
concerned and seek appropriate remedy. But, no ground is made to
grant anticipatory bail.
Petition is dismissed.
K.HEMA
JUDGE
vdv