IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7478 of 2008()
1. SHAJI, LAKSHAM VEEDU COLONY,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. S I OF POLICE, KOYILANDY P.S.,
For Petitioner :SRI.B.V.JOY SANKER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :05/01/2009
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 7478 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of January,2009
O R D E R
Petition for anticipatory bail.
2. The alleged offences are under sections 323, 324 and
506(II) IPC. According to prosecution, petitioner committed
house trespass into the house of de facto complainant and
assaulted him as well as his wife. De facto complainant was
stabbed with knife.
3. Learned counsel for petitioner submitted that incident
did not occur as alleged. There was some altercation between
the two, since de facto complainant abused petitioner’s mother
and in the course of the same, de facto complainant fell down
and sustained some injuries and allegations to the contrary are
false. Therefore, petitioner may be granted anticipatory bail.
4. This petition is opposed. Learned Public Prosecutor
submitted that the allegations are serious in nature and it is not
a fit case to grant bail. Learned Public Prosecutor also submitted
that knife is already recovered.
5. On hearing both sides, considering the facts and
circumstances of this case, I do not find that it is a fit case to
grant anticipatory bail. The incident occurred on 14-11-2008 and
BA 7478 /08 -2-
petitioner has not surrendered before the Investigating Officer
or before the court so far.
Hence, petitioner is directed to surrender
before the Magistrate court concerned or 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.