High Court Kerala High Court

S.M.Sarin vs State Of Kerala Represented By The on 17 February, 2009

Kerala High Court
S.M.Sarin vs State Of Kerala Represented By The on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7969 of 2008()


1. S.M.SARIN, AGED 25, S/O.LATE A.M.SALIM,
                      ...  Petitioner
2. SAJIN SM, AGED 29,S/O. LATE A.M.SALIM,
3. M.SHYNE, AGED 29,
4. M.SABIN, AGED 25,

                        Vs



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

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/02/2009

 O R D E R
                           K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 7969 of 2008
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 17thday of February, 2009

                            O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 143, 147, 148,

149, 341, 294(b), 323, 324, 326 and 427 read with section 149

IPC. According to prosecution, on 15-12-2008 at about 10.30

p.m. petitioners (A1 to A4) along with other accused formed

themselves into an unlawful assembly armed with deadly

weapons committed rioting and wrongfully restrained de facto

complainant, abused him in filthy language, attacked him by

beating with hands and also with cricket bat and inflicted

injuries, including fracture to the leg.

3. Learned counsel for petitioners submitted that

petitioners are brothers who are aged 21 to 29 years. The 1st

accused is a literature student, 2nd accused is a Marking

Executive in Bangalore, 3rd accused is a Plus Two student and

4th accused is a glass merchant. Their father died 23 years ago

and their mother was residing in the house, which was allotted

to them by grandfather. Father’s brother was attempting to evict

the mother and family members illegally and on 15-2-2008 when

the mother was alone in the house, after a bypass surgery taking

rest, father’s brother who is de facto complainant went to the

BA 7969/08 -2-

house with gundas and assaulted her and also molested her and

attempted to evict her forcibly from the house and in respect of

the incident a complaint was given to the police.

4. According to petitioners, the gundas who were

employed by de facto complainant could not carry out the work

entrusted to them and hence they were not given money, as

promised by the de facto complainant. Therefore, they assaulted

de facto complainant and broke his leg on the same night. On

16-12-2008 and 17-12-2008, again, attempts were made by de

facto complainant to unlawfully evict petitioners and the mother

from the property. Criminal complaints were filed and crime was

registered and one of the accused in those crimes is a notorious

gunda by name “Kuppichil Ani”.

5. It is also submitted that de facto complainant is in the

habit of creating false evidence by manipulating and distorting

facts and in order to establish that de facto complainant is in

possession of the property, he even filed a writ petition for police

protection, contending that de facto complainant is in possession

of the disputed house. The said application was disposed of, on

being convinced that petitioners are in possession. Similarly de

facto complainant has filed this false complaint also by misusing

the injuries sustained by him at the hands of gundas. This is

BA 7969/08 -3-

done with a view to harass petitioners and also to see that in

their absence, their mother could be evicted from the house

illegally. If anticipatory bail is refused, it will result in

irreparable loss and injury and hence, anticipatory bail may be

granted, it is submitted.

6. Learned counsel for petitioners also submitted that

petitioners are prepared to surrender before the Investigating

Officer and co-operate with the investigation. Petitioners are

innocent of the allegations made.

7. Learned Public Prosecutor submitted that petitioners

are required for recovery of weapons used and also for

interrogation. De facto complainant sustained grievous hurt and

communited fracture on the leg and he was hospitalized in

Kerala Institute of Medical Sciences, Anamukham.

8. On hearing both sides, on going through the case diary

and wound certificate in which many relevant facts such as

alleged cause of injuries etc. are absent , and the fact that as per

the said wound certificate, the admission to hospital is only on

the next day of incident, and on appreciation of various facts

and circumstances of the case, I am of the view that if

anticipatory bail is refused, it will result in miscarriage of justice,

since petitioners appear to have a strong defence to put forward,

BA 7969/08 -4-

which can be established only during trial.

8. Hence, the following order is passed:-

(1) Petitioners shall surrender before the

Magistrate Court concerned within seven days

from today and they shall be released on bail,

on their executing a bond for Rs. 25,000/- each

with two solvent sureties each, for the like

amount, to the satisfaction of the learned

Magistrate, on the following conditions:-

           i)    Petitioners shall   report before the

                 Investigating Officer within four days

                 from the date of release on bail and co-

                 operate with the investigation.

           ii)   Petitioners shall not intimidate or

                 influence any witness or tamper with

                 evidence or commit any offence while

                 on bail.

      This petition is allowed.

                                           K.HEMA, JUDGE.

mn.