High Court Kerala High Court

Sreejith vs State Of Kerala on 25 November, 2008

Kerala High Court
Sreejith vs State Of Kerala on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6857 of 2008()


1. SREEJITH, 24 YEARS, S/O.PADMAKARAN
                      ...  Petitioner
2. SARATH, 24 YEARS, S/O.SANTHAKUMAR
3. RENJITH, 26 YEARS,
4. RAJITH, 24 YEARS, S/O.PADMAKARAN

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/11/2008

 O R D E R
                             K.HEMA, J.
                  ---------------------------------------------
                         B.A.No.6857 of 2008
                  ---------------------------------------------
                Dated this the 25th November, 2008


                                O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 452, 294(b),

323 and 427 read with Section 34 IPC. According to prosecution,

petitioners, accused nos.1 to 4, in furtherance of common

intention, trespassed into the house of defacto complainant with

preparation to commit offences, abused the defacto complainant

and family members in filthy language, committed mischief and

also assaulted them.

3. Learned counsel for petitioners submitted that

petitioners and the family members of the defacto complainant

are close relatives. They are on enmical terms for the past many

years. The third accused’s marriage was fixed to 23.11.2008 and

hence, only with a view to create problems to the family

members, a false case has been foisted against petitioners, it is

submitted. It is also pointed out that the alleged date of

occurrence is 28.9.2008 but, the FIR was registered only on

3.10.2008 and there is a delay in lodging the FIR. It is also

submitted that offence under Section 452 IPC (which is the only

BA No. 6857/2008 2

non bailable offence) is not attracted in this case, since evidence

is lacking regarding preparation to commit offence. For the

offence under Section 452 IPC, preparation is to be established

and decision reported in Dal Chand vs. State (1966 Crl.LJ

236) was cited in support of his contentions.

4. Learned public prosecutor submitted that three

persons were injured, though there are only minor injuries. The

delay is not seen explained in the FIR. This may be due to the

reason that they were in the hospital, it is submitted.

5. On hearing both sides, I find that petitioner has an

arguable case in respect of offence under Section 452 IPC.

Hence, for the purpose of bail, offence under Section 452 IPC

shall be treated as one under Section 448 IPC. If the petitioners

surrender before the police or the Magistrate Court, the offences

included will be treated as Section 448 IPC instead of Section

452 IPC. However, considering the nature of allegations made, I

am not inclined to grant anticipatory bail to petitioners.

With this observation, petition is disposed of.

K.HEMA, JUDGE
csl