High Court Kerala High Court

Narayanan Aged 48 Years vs State Represented By Public on 23 October, 2008

Kerala High Court
Narayanan Aged 48 Years vs State Represented By Public on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6404 of 2008()


1. NARAYANAN AGED 48 YEARS,
                      ...  Petitioner
2. SREEJESH AGED 20 YEARS,

                        Vs



1. STATE REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE STATION HOUSE OFFICE,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :23/10/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 6404 of 2008
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 23rd day of October,2008

                                  O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 341, 324 and

307 read with section 34 IPC. According to prosecution, on 3-10-

2008 petitioners along with another person (A3) in furtherance of

their common intention assaulted de facto complainant by

stabbing with a knife and inflicted serious injuries and attempted

to commit murder. This happened in the premises of a Family

Court. There was a case between de facto complainant and

petitioners relating to the custody of the child of de facto

complainant, after the death of his wife. The court ordered the

child to be brought to the court on the next day for the de facto

complainant to see the child. But, after the order was passed,

when they were going out, de facto complainant was wrongfully

restrained by 2nd accused (1st petitioner) and 3 accused and 1st

accused (2nd petitioner) stabbed him on the stomach, chest and

shoulder and he sustained serious injuries.

3. Learned counsel for petitioners submitted that de facto

complainant is a gunda. He murdered the daughter of 1st

BA 6404/08 -2-

petitioner. But, due to his influence, it was transformed to a case

of suicide by police. Thereafter, the child was in the custody of his

maternal relatives. In the premises of the Family Court, de facto

complainant was attacked by some unknown people because of

his criminal antecedents. Petitioners are innocent of the

allegations made. No offence as alleged has committed by them

and hence anticipatory bail may be granted, it is submitted.

4. Learned Public Prosecutor strongly opposed this petition.

It is submitted that de facto complainant sustained serious

injuries. His liver was injured and there were incised injuries on

the chest and shoulder also. All these were caused by knife. The

incident happened in the premises of the Family Court and it was

allegedly stated by petitioners that de facto complainant will not

be alive to see the child and he was attacked stating this.

5.On hearing both sides, I am not satisfied that this is not a

fit case to grant anticipatory bail. It has also to be noted that knife

was used by 2nd petitioner (A1) and it is to be seized. Petitioners

are required for investigation and interrogation. The offence was

committed in the premises of the Family Court. The crime was

registered as early as on 3-10-2008 but petitioners are not

available for arrest so far.

BA 6404/08                        -3-

            Hence, petitioners are directed to       surrender

before the Investigating Officer and co-operate with

the investigation.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.