High Court Kerala High Court

Saju vs State Of Kerala on 31 March, 2010

Kerala High Court
Saju vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1222 of 2010()


1. SAJU, AGED 28 YEARS,S/O.NARAYANAN,
                      ...  Petitioner
2. RAJITH, AGED 24 YEARS, S/O.K.RAGHAVAN,
3. RAJESH,AGED 29 YEARS, S/OM.K.NARAYANAN
4. BABU,AGED 26 YEARS, S/O.KELU,

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :31/03/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 1222 OF 2010
              ------------------------------------------------------
              Dated this the 31st day of March, 2010

                                 O R D E R

When the Bail Application came up for hearing on 19.3.2010,

the following order was passed:

“This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The

petitioners are the accused in Crime No.85 of 2010 of

Sreekandapuram Police Station, Kannur District.

2. The offences alleged against the petitioners

are under Sections 341, 323, 326 and 427 read with

Section 34 of the Indian Penal Code.

3. The statement made by the de facto

complainant in the First Information Statement is the

following: On 9.2.2010 at about 8.30 PM, the de facto

complainant closed his shop and went home. After he

reached his house, at about 9.45 PM, Saju (accused

No.1) called him over phone and stated that there was

some problem near the shop of the de facto

complainant. The de facto complainant was requested

to reach the place immediately. Believing the words of

the first accused, the de facto complainant rushed to the

place in his Mahindra Pick up autorickshaw. When the

B.A. NO. 1222 OF 2010

:: 2 ::

de facto complainant reached near his shop, at 9.55

PM, the accused persons intercepted the vehicle.

Accused No.2, Renjit, removed the key of the

autorickshaw. Later, the accused persons pulled the de

facto complainant out of the vehicle and he was

manhandled. He was beaten with an iron rod and also

with hands. It is also alleged that the accused persons

destroyed the windshield glass of the autorickshaw.

The de facto complainant was admitted in the hospital.

The wound certificate shows that the de facto

complainant had sustained dislocation of his right

shoulder and fracture of neck of IV metacarpal.

4. The learned counsel for the petitioners

submitted that no motive is alleged for the offence. It is

submitted that even though motive is not necessary for

the proof of offence, in the peculiar facts and

circumstances of the case, one would expect as to why

the de facto complainant was called by the accused to

go over to the place of occurrence. The learned counsel

for the petitioners submitted that an altercation took

place at the place of occurrence when the de facto

complainant, in a drunken stage, abused the accused

persons. But there was no attack or manhandling as

alleged by the accused and he had sustained injuries

not due to any overt acts committed by the accused.

B.A. NO. 1222 OF 2010

:: 3 ::

5. Heard the learned Public Prosecutor. I have

also perused the case diary.

6. Taking into account the facts and

circumstances of the case, I am of the view that before

disposing of the Bail Application, an opportunity should

be given to the petitioners to appear before the

investigating officer. Accordingly, there will be a

direction to the petitioners to appear before the
investigating officer at 9 AM on 24th and 25th March,

2010. The petitioners shall produce a copy of the order

before the investigating officer.

7. Post on 31st March, 2010.

It is submitted by the learned Public Prosecutor

that the petitioners will not be arrested until further

orders in connection with Crime No.85 of 2010 of

Sreekandapuram Police Station, Kannur District.”

2. It is submitted by the learned counsel for the petitioners as

well as the learned Public Prosecutor that the direction in the order

dated 19.3.2010 has been complied with by the petitioners.

3. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking note of the fact that

B.A. NO. 1222 OF 2010

:: 4 ::

the direction in the order dated 19.3.2010 has been complied with

by the petitioners, I am of the view that anticipatory bail can be

granted to the petitioners. There will be a direction that in the event

of the arrest of the petitioners, the officer in charge of the police

station shall release them on bail on their executing bond for

Rs.15,000/- each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on alternate
Mondays, till the final report is filed or until further
orders;

b) The petitioners shall appear before the investigating
officer for interrogation as and when required;

c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

(K.T.SANKARAN)
Judge
ahz/