High Court Kerala High Court

Sudhilal vs State Of Kerala on 26 June, 2007

Kerala High Court
Sudhilal vs State Of Kerala on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3717 of 2007()


1. SUDHILAL, AGED 53,
                      ...  Petitioner
2. NOUSHAD, AGED 40,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/06/2007

 O R D E R
                                     R.BASANT, J

                          ------------------------------------

                               B.A.No.3717 of 2007

                          -------------------------------------

                      Dated this the 26th day of June, 2007


                                         ORDER

Application for anticipatory bail. Petitioners are accused 3 and

4 and they face allegations under Sections 324 and 452 I.P.C. The

crux of the allegations against the petitioners is that on account of

animosity arising out of a property dispute between the 1st accused

and the defacto complainant, the 1st accused along with mercenaries

allegedly attacked the defacto complainant trespassing into the house

of the defacto complainant and attacked with dangerous weapons

resulting in serious injuries to the victim. Damage was caused to the

household articles also. The alleged incident took place on

19.04.2007. Investigation is in progress. The petitioners apprehend

imminent arrest. They along with the 2nd accused had applied for

anticipatory bail and the learned Sessions Judge had granted

anticipatory bail to the 2nd accused only. The petitioners’ prayer for

anticipatory bail was rejected.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent and are entitled for anticipatory

bail. The learned counsel for the petitioners points out that the 2nd

accused having been granted anticipatory bail on the ground that

there is uncertainity and dissatisfaction about his alleged presence at

B.A.No.3717 of 2007 2

the scene of the crime, the petitioners should not have been denied

the benefit or advantage arising from that circumstance.

3. The learned Public Prosecutor opposes the application.

The allegations are serious. The wound certificate reveals very

serious injuries suffered by the victim. In these circumstances, there

is no circumstance to justify the prayer for anticipatory bail.

Recovery of the weapons will have to be effected. In these

circumstances, this application may be dismissed, prays the learned

Public Prosecutor .

4. I find merit in the opposition by the learned Public

Prosecutor . This, I am satisfied, is a fit case where the petitioner

must appear before the learned Magistrate having jurisdiction or the

Investigating Officer and then seek bail in the regular and ordinary

course.

5. This application is, in these circumstances, dismissed, but

I may hasten to observe that if the petitioner surrenders before the

learned Magistrate or the Investigating Officer and applies for bail

after giving sufficient prior notice to the Prosecutor in charge of the

case, the learned Magistrate must proceed to pass appropriate orders

on merits and expeditiously-on the date of surrender itself.

(R.BASANT, JUDGE)

rtr/-