High Court Kerala High Court

Shabeer Mohammed vs State Of Kerala on 15 January, 2009

Kerala High Court
Shabeer Mohammed vs State Of Kerala on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 123 of 2009()


1. SHABEER MOHAMMED, SHIHAZ MANZIL,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.N.RAJAN BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/01/2009

 O R D E R
                           K. HEMA, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 123 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 15th day of January,2009

                            O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 294(b), 324,

326 read with section 34 IPC. According to prosecution,

petitioner and de facto complainant’s friend had some difference

of opinion, following an altercation between them. On the date

of occurrence petitioner and others came to de facto

complainant and enquired about “Prince” under the impression

that he was hidden by de facto complainant. When he explained

about his ignorance, he was assaulted by petitioner and others

using iron rod and de facto complainant sustained a fracture on

his arm.

3. Learned counsel for petitioner submitted that

petitioner is absolutely innocent. According to petitioner,

petitioner is a witness in a case against one ‘Soman Pillai’ who is

a political leader. Therefore, petitioner is falsely implicated.

Petitioner has not committed any offence and there is no motive

for petitioner and there is no rivalry between petitioner and de

facto complainant .

4. This petition is opposed. Learned Public Prosecutor

BA 123/09 -2-

submitted that the nature of the allegations made against

petitioner is serious. The facts stated by petitioner’s counsel are

insufficient to grant anticipatory bail. Recovery of weapon for

the offence is to be effected and hence, this is not a fit case to

grant anticipatory bail.

5. On hearing both sides, I find that considering the

nature of allegations made and the nature of investigation

required, it is not a fit case to grant anticipatory bail. The

incident occurred on 14-12-2008 and petitioner is not available

for investigation and the investigation in a stand still.

Hence, petitioner is directed to surrender

before the Investigating Officer without any delay

and co-operate with the investigation. Whether he

surrenders or not, police is at liberty to arrest him and

proceed in accordance with law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.