High Court Kerala High Court

T.Rameshan vs The Station House Officer on 11 August, 2009

Kerala High Court
T.Rameshan vs The Station House Officer on 11 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4064 of 2009()


1. T.RAMESHAN, S/O.KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

2. STATE REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/08/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.4064 of 2009
                 ---------------------------------------------
             Dated this the 11th day of August, 2009



                                ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is

accused No.4 in Crime No.287 of 2009 of Thalassery Police

Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 447, 427 and 153A read with Section 149 of

the Indian Penal Code.

3. The allegation in the FI statement is that the defacto

complainant purchased a plot of land and he started constructing

a house therein. The neighbouring property owners had

removed the door frame and window frame of the new house

under construction and on a petition filed by the defacto

complainant, they were called to the police station and the

matter was settled. After a few days thereafter, about 25

persons caused damage to the house under construction. The

watcher had reported the matter to the defacto complainant and

BA No.4064/2009 2

accordingly, the FI statement was lodged.

4. The petitioner states that the petitioner’s mother had

filed a petition dated 7.2.2009 to the Sub Inspector of Police,

Thalassery stating that the defacto complainant had attempted to

encroach upon the pathway leading to her house. It is submitted

by the petitioner that no action was taken by the police on that

petition. According to the petitioner, the present case is foisted

against him and others only to cover up the illegal acts of the

defacto complainant. It would appear that there are civil

disputes between the parties. Such disputes are to be settled

through civil court, submits the petitioner. While disposing of

this Bail Application, it is not necessary to arrive at any

conclusion on the merits of the contention put forward by the

petitioner.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioner.

There will be a direction that in the event of the arrest of

the petitioner, the officer in charge of the police station shall

release him on bail on his executing bond for Rs.25,000/- with

two solvent sureties for the like amount to the satisfaction of the

BA No.4064/2009 3

officer concerned, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on alternate Mondays, till
the final report is filed or until further orders;

b) The petitioner shall appear before the investigating officer
for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl