IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3734 of 2008()
1. RAMACHANDRAN.M , AGED 46 YEARS
... Petitioner
Vs
1. STATE-REPRESENTED BY PUBLIC PROSECUTOR
... Respondent
2. THE STATION HOUSE OFFICER
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :23/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3734 of 2008
-----------------------------------------
Dated this the 23rd day of June, 2008
O R D E R
This petition is for anticipatory bail.
2. According to prosecution, petitioner trespassed into the
property of the defacto complainant and pulled down the compound
wall and when the defacto complainant questioned the same, he
was abused her, calling the caste name and insulted and threatened
to kill her and therefore First Information Statement was given and
a case was registered against the petitioner under Sections 447,
427, 506(ii) of Indian Penal Code and Section 3(1)(x) of the
Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)
Act.
3. Learned counsel for petitioner submitted that there was an
order issued by the Sub Divisional Magistrate to cut a tree which
was standing in the property of the defacto complainant in a
dangerous condition, but the defacto complainant did not comply
with the same. The matter was taken up before the police and it
was compromised and in spite of that, the defacto complainant
refused to comply with the order of the learned Sub Divisional
BA.3734/08 2
Magistrate. The defacto complainant has given a false complaint
only to avoid compliance of the order passed by the learned Sub
Divisional Magistrate, it is submitted.
4. This petition is opposed. Learned Public Prosecutor
submitted that a knife is used by the petitioner and it is to be
recovered.
5. On hearing both sides, I find that the petitioner is required
for the recovery of weapons and for custodial interrogation.
Hence, this petition is dismissed.
K.HEMA, JUDGE
vgs.