High Court Kerala High Court

Mophin Philip vs The S.I. Of Police on 30 March, 2010

Kerala High Court
Mophin Philip vs The S.I. Of Police on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1972 of 2010()


1. MOPHIN PHILIP,
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/03/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                      B.A.No.1972 of 2010
                 ---------------------------------------------
             Dated this the 30th day of March, 2010



                              O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.9 in

Crime No.932 of 2009 of Kottayam West Police Station.

2. The offences alleged against the accused are under

Sections 143, 144, 147, 148, 326, 120B and 307 read with

Section 149 of the Indian Penal Code.

3. The gist of the prosecution case is the following: On

11.12.2009, the injured (Denim) and his friend (Anand Mohan)

went for a second show. After the show, they went to a cool

drinks shop. The first accused Jins and accused No.9 Mophin

Philip were also there in the shop. Accused No.9 gave

instructions to some other persons over telephone. Denim and

Anand Mohan returned from the shop on a bike. Denim dropped

Anand Mohan at his residence. While coming back, the bike of

Denim was intercepted by putting across the road a Santro car.

BA No.1972/2010 2

The first accused came out of the car and attacked Denim with a

sword. He sustained serious injury on his right hand. Again he

was attacked by four other accused who came in the car with

sword stick, sickle and other weapons. Denim lost his right

index finger due to the attack. At that time, accused No.8 came

in an Alto car. He shouted to kill Denim. At that time, the other

accused again attacked Denim. He sustained other injuries as

well. The accused persons escaped from the scene. The police

came to the spot. Denim was removed to the hospital. He

underwent a surgery. The First Information Statement was

given by the brother of the victim while the victim was in the

operation theatre.

4. The petitioner was arrested on 14.2.2010 and he was

remanded to judicial custody. The application for bail filed by

the petitioner was dismissed by the Additional Sessions Judge,

Kottayam as per the order dated 24.2.2010. The petitioner

moved for bail before this Court in Bail Application No.1420 of

2010. That application was dismissed by the order dated 15th

March, 2010. The investigation has progressed much thereafter.

BA No.1972/2010 3

5. The learned counsel for the petitioner submitted that

all the other accused persons who were arrested in the case

were granted bail by the learned Sessions Judge.

6. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

The petitioner shall be released on bail on his executing

bond for Rs.25,000/- with two solvent sureties for the like

amount to the satisfaction of the Magistrate having jurisdiction,

subject to the following conditions:

a) The petitioner shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays, till the final report is
filed or until further orders;

b) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

c) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;

BA No.1972/2010 4

d) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail;

e) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN,
JUDGE
csl