IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2398 of 2010()
1. PRAVEEN KUMAR, AGED 24 YEARS,
... Petitioner
Vs
2. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :26/05/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.2398 OF 2010
-----------------------------------
Dated this the 26th day of May, 2010
O R D E R
This is a petition for anticipatory bail.
2. The alleged offeces are under sections 307, 326, 323,
506(i) r/w 34 IPC. According to prosecution on 25.10.2009
petitioner (A3) along with two others attacked husband of defacto
complainant with a sword stick and he sustained serious injury
including fracture. He was admitted in hospital and treated. This
is the second application for anticipatory bail.
3. Learned counsel for petitioner submitted that there is
long delay in registering the crime and it was not explained by the
prosecution. No attack as alleged is made by petitioner.
4. This petition is opposed. Learned public prosecutor
pointed out that though the incident happened as early as on
25.10.2009, even after eight months of incident, petitioner is not
co-operating with the investigation. Annexure A1 order was
passed as early as on 10.2.2009 and insisted to co-operating with
the investigation, he has filed a second application for
B.A. No.2398/10 2
anticipatory bail on 16.4.2010.
5. On going through the order in the earlier application for
anticipatory bail, I find that this court had already observed that
taking into account nature and gravity of offences and allegations
made against petitioner and others, this is not a fit case to grant
anticipatory bail and that petitioner is not entitled to discretionary
relief u/s.438. I do not find any ground to come to a different
finding. Petitioners are bound to surrender before the police and
co-operate with investigation. Hence the following order is
passed:
i) Petitioners shall surrender before the
investigating officer and co-operate with
investigation.
ii) Whether he surrenders or not police is at liberty
to proceed against them in accordance with law.
iii) No anticipatory bail application by the petitioner
in his case will hereinafter entertained.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.