High Court Kerala High Court

Syed vs State Of Kerala on 13 July, 2010

Kerala High Court
Syed vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3833 of 2010()


1. SYED, S/O. POOKKARATH KUNHAMMED VAIDYAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/07/2010

 O R D E R
                              K.HEMA, J.
            ----------------------------------------------
               Bail Application No.3833 of 2010
            ----------------------------------------------
                       Dated 13th July, 2010.

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147,

148, 323, 354, 427 and 452 read with Section 149 of the Indian

Penal Code. According to prosecution, petitioner (A2) along with

few others, formed themselves into an unlawful assembly and

armed with sticks, committed house trespass into the house of

defacto complainant and assaulted defacto complainant and his

wife. He also outraged the modesty of defacto complainant’s

wife, damaged the window glass and the door and thereby

committed the various offences.

3. Learned counsel for petitioner submitted that

defacto complainant is on inimical terms with the petitioner.

Petitioner had purchased 1 acre 70 cents of property and out of

this, petitioner assigned a portion of the property to defacto

complainant’s brother and sister. This was not to the liking of

defacto complainant. Therefore, he caused his mother to file a

partition suit and in the plaint schedule property, he included

BA NO. 3833/10 2

petitioner’s property also. This complaint is also lodged for

harassing the petitioner, without any reason. No serious injury is

sustained by any person. It is also submitted that the house in

which defacto complainant is residing was rented out by

petitioner to defacto complainant’s mother and hence, offence

under Section 452 will not be attracted in this case, it is

submitted.

4. Learned Public Prosecutor submitted that the

defacto complainant, his wife, children and mother are residing in

the house in which petitioner and others committed house

trespass. Sticks were used for the commission of the offences

and they are not yet recovered. Learned Public Prosecutor

however, conceded that there are no serious injury on the defacto

complainant.

5. On hearing both sides, I find that the only non-

bailable offence in this case is under Section 452 of the Indian

Penal Code. Though various submissions are made by learned

counsel, there is nothing to indicate or probabilise that such

offence is not attracted in this case or that petitioner has not

committed such offence. In the above circumstances, I do not

BA NO. 3833/10 3

think that this is a fit case to grant anticipatory bail. Petitioner is

bound to surrender without any delay and co-operate with the

investigation.

6. No further application for anticipatory bail by the

petitioner in this crime will be entertained by this court hereafter.

Petition is dismissed.

K.HEMA, JUDGE.

tgs