High Court Kerala High Court

Naveen vs State Of Kerala Represented By on 18 August, 2008

Kerala High Court
Naveen vs State Of Kerala Represented By on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5138 of 2008()


1. NAVEEN, S/O. VENU, VADAKOTTU HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/08/2008

 O R D E R
                               K.HEMA, J.
               -------------------------------------------------------
                 Bail Application No.5138 of 2008
               -------------------------------------------------------
              Dated this the 18th day of August, 2008



                                  O R D E R

This petition is for anticipatory bail.

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

304 read with Section 149 IPC. According to prosecution,

petitioner along with other accused have assaulted the deceased

and inflicted injuries on him, by kicking on the stomach and

face and hitting on the chest. The deceased succumbed to the

injuries due to internal bleeding, after five days of the incident.

The incident was on 13.3.2008 and the death was on 18.3.2008.

3. Learned counsel for petitioner submitted that the

petitioner is the seventh accused who has been falsely implicated

in this case. Petitioner is a BJP worker. The deceased was a

worker of CPI(M). His parents are also active workers of the

same party. Though the incident happened on 13.3.2008, till

18.3.2008, nobody had a case that the petitioner committed any

offence against the deceased. Even the deceased himself gave

statement to the doctor, when he was admitted on 13.3.2008,

that he had a fall from the motor cycle, as the history of the

BA No.5138/08 2

injury. He had not implicated anybody until his death. He was

not questioned by the police. It is submitted that at a very highly

belated stage, on 18.3.2008, after the death of the deceased,

some persons come forward with a complaint alleging that

certain offence was committed by the petitioner and others.

4. This case is falsely foisted out of sheer political rivalry

between the two political parties, it is submitted. Going by the

prosecution case, itself, it was pointed out that no specific overt

act was alleged against the petitioner. Only A1 to A3 allegedly

committed the offence. They did not use any weapons in the

offence, but, they only kicked and fisted the defacto complainant,

consequent to which, there was internal bleeding, he being a

jaundice patient. For all these reasons, learned counsel for the

petitioner submitted that the petitioner may be granted

anticipatory bail.

5. This petition is strongly opposed. Learned public

prosecutor submitted that the deceased had not made any

complaint to the police because he was apprehending more

danger to him from the rival political party. The incident

happened since one of the friends of the deceased attacked the

BA No.5138/08 3

third accused. This present case was a retaliation to the said

incident. The deceased did not divulge the fact to any person

including doctor since he was concerned about his own safety.

However, on the next day of the incident, on 14th he had told his

parents about the incident and when the deceased died on

18.3.2008, the information was given to the police. On

investigation, it is revealed that there were eye witnesses to the

occurrence who come forward with a complaint to the police.

But, it is not correct to say that no incident occurred at all.

6. A look at the photograph in the case diary reveals the

nature of the injuries sustained by the deceased, he submitted.

The injured had considerable extent of contusion on the face and

on different parts of the body, including stomach which would all

corroborate oral statements. There was also an injury on the leg.

The nature of the injury sufficiently points out that blunt force

was used by the assailants. The postmortem certificate also

gives the details of the injury sustained and the present

allegation made against the assailants cannot be said to be

inconsistent with medical evidence only because the crime was

not reported without delay. The delay does not erase the crime

BA No.5138/08 4

at all and therefore, this petition is opposed and anticipatory bail

may not be granted, it is submitted. Except accused nos. 4 and

7, all others were arrested and the petitioner was absconding

and hence, he could not be arrested.

7. On hearing both sides and on going through the case

diary, I am satisfied that it may not be proper for this Court to

grant anticipatory bail to the petitioner in an offence of this

nature. As per the allegations, petitioner was a member of an

unlawful assembly and he acted pursuant to the common object

of the assembly and it is not correct to say that he had no role at

all.

The petition is dismissed.

K.HEMA, JUDGE
csl