High Court Kerala High Court

Samjohn @ Jose vs State Of Kerala on 29 April, 2008

Kerala High Court
Samjohn @ Jose vs State Of Kerala on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2551 of 2008()


1. SAMJOHN @ JOSE, S/O.K.S.JOY,
                      ...  Petitioner
2. SAMUEL GEORGE @ GEORGE SAMUEL,

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :29/04/2008

 O R D E R
                       V.K.MOHANAN, J.
                   --------------------------------
              Bail Application No.2551 of 2008
                   --------------------------------
             Dated this the 29th day of April, 2008

                            O R D E R

This is a petition filed under Section 438 Cr.P.C for

anticipatory bail. The petitioners are accused Nos.1 and 2 in

crime No.133/2008 of Kurathikad police station registered for

the offences punishable under Sections 447,307,323 read with

34 I.P.C and Section 7 read with 27 of the Arms Act. According

to the allegation contained in the crime, on 12/4/2008 at 7 p.m

while the de facto complainant was sitting in his house, the first

petitioner came to his house in a car and called the de facto

complainant to the car wherein the second petitioner was sitting.

When the de facto complainant reached the car, the second

petitioner came out with a sword and inflicted a cut injury on his

head and uttered that he will do away with the de facto

complainant. At that time, the first petitioner allegedly stabbed

on his stomach and thereby he fell down.

2. I have heard the learned counsel for the petitioner as

well as the learned Public Prosecutor. The learned Public

Prosecutor submitted that the injury sustained by the de facto

B.A.No.2551/2008 2

complainant is very serious and the occurrence was taken place

only on 12/4/2008 and the investigation is in its preliminary

stage. Considering the facts and circumstances involved in this

case, I am not inclined to grant anticipatory bail to the

petitioner; but on the other side, this application can be disposed

of directing the petitioners to surrender before the Magistrate

court concerned where the crime is pending and seek regular

bail.

3. Therefore, the petitioners are directed to surrender

before the Magistrate court where crime No.133/2008 is pending

and on moving an application for regular bail with advance copy

to the Prosecutor, the learned Magistrate shall consider the

same and pass appropriate orders on merits preferably on the

date itself on which the petition being moved.

4. The above petition is disposed of accordingly.

(V.K.MOHANAN,JUDGE)

jsr

B.A.No.2551/2008 3