High Court Kerala High Court

Ratheesh Kumar vs State Of Kerala Represented By The on 5 July, 2010

Kerala High Court
Ratheesh Kumar vs State Of Kerala Represented By The on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2367 of 2010()


1. RATHEESH KUMAR,S/O.MADHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :05/07/2010

 O R D E R
                             K.HEMA, J.
           ----------------------------------------------
               Bail Application No.2367 of 2010
           ----------------------------------------------
                      Dated 5th July, 2010.

                              O R D E R

This petition is for anticipatory bail.

2. The alleged offence 294(b), 506(ii), 324 and 452 of

the Indian Penal Code. According to prosecution, petitioner

committed house trespass into the shop room of defacto

complainant and assaulted him using a key like object and

committed the various offences. He also uttered obscene words

against him in public.

3. Learned counsel for petitioner submitted that

petitioner and defacto complainant were doing business jointly. It

was dissolved and petitioner had gone to defacto complainant, to

get the money. At that time, defacto complainant assaulted

petitioner with stick and he sustained fracture to his nose and a

crime was also registered against defacto complainant. After

seven days, a complaint was registered against petitioner,

alleging various offences. The defacto complainant sustained a

fracture to the nasal bone. He also sustained contusion. On a

complaint made by defacto complainant a case was also

BA NO. 2367/10 2

registered against petitioner.

4. Learned Public Prosecutor submitted that defacto

complainant sustained bite marks on the face as well as on

shoulder and he also sustained certain other injuries. Petitioner

used a key like object to attack defacto complainant. Learned

Public Prosecutor also submitted that delay in lodging the

complaint in this case is explained. Since the police allegedly did

not register a case, defacto complainant filed a complaint before

the Superintendent of Police and thereafter, the case was

registered and it took unavoidable delay. He was also

hospitalised on the same day of incident. Petitioner had

trespassed into the shop room of defacto complainant and

committed the acts.

5. On hearing both sides, I find that two cases are

registered in respect of the same incident. In the case registered

against defacto complainant, petitioner had sustained a fracture

to the nasal bone. In this case, defacto complainant also

sustained certain injuries. It is revealed from the case put forward

by both sides that petitioner had gone to the defacto complainant

for asking for money, which he allegedly owed to petitioner. The

BA NO. 2367/10 3

incident allegedly occurred in defacto complainant’s shop. In such

circumstances, the mere fact that petitioner sustained a fracture

to the nasal bone may not by itself be sufficient to hold at this

stage that defacto complainant is the aggressor. The mere

registration of two crimes also will not be sufficient to extend any

benefit to petitioner. The incident happened when the petitioner

went to the defacto complainant, for asking money. Taking all the

above facts and circumstances into consideration, I do not think

that this is a fit case to grant anticipatory bail.

Petition is dismissed.

K.HEMA, JUDGE.

tgs