High Court Kerala High Court

Sudheer vs State Of Kerala on 22 June, 2010

Kerala High Court
Sudheer vs State Of Kerala on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3246 of 2010()


1. SUDHEER, AGED 30 YEARS, S/O.RAMAKRISHNAN
                      ...  Petitioner
2. CHARLEY, AGED 34 YEARS, S/O.VASU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :22/06/2010

 O R D E R
                               K.HEMA, J
                          -----------------------
                       B.A No.3246 OF 2010
                      --------------------------------
               Dated this the 22nd day of June 2010

                                 ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 341, 323, 308

r/w Section 34 of IPC. According to prosecution, on 15/05/2010 at

about 6 p.m, while de facto complainant was walking along road,

petitioners came in a motorcycle and wrongfully restrained de

facto complainant, beat him with hands, pushed him down and

thereafter hit him with a stone, and committed various offences.

3. Learned counsel for the petitioner submitted that no

incident as alleged had taken place. De facto complainant had

sustained only minor injuries and offence under Section 308 of IPC

is not involved. The allegations made against petitioners are

false.

4. Learned Public Prosecutor opposed this petition and

submitted that de facto complainant sustained two injuries which

include swelling and abrasion. Stone was used for commission of

offence. It is also submitted that first accused is involved in

various theft cases and offence under Abkari Act.

5. On hearing both sides, considering the various

submissions made, I find that petitioner has a strong and

arguable case in respect of involvement of offence under Section

B.A No.3246 OF 2010 2

308 of IPC. But, considering the serious nature of allegations

made, I find that it is a fit case to grant anticipatory bail. No

ground is made out to grant anticipatory bail. Hence, the

following order is passed.

(1) Petitioners shall surrender before the

Investigating Officer within seven days from

today and co-operate with investigation.

(2) On such surrender, if the petitioners are arrested,

offence under Section 308 of IPC will be treated as

not included for the purpose of bail.

Petition is disposed of accordingly.

K.HEMA
JUDGE

vdv