High Court Kerala High Court

Thapasi vs State Of Kerala on 12 June, 2008

Kerala High Court
Thapasi vs State Of Kerala on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3570 of 2008()


1. THAPASI, AGED 50, S/O.STEPHALOS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :12/06/2008

 O R D E R
                             K. HEMA, J.
                 -----------------------------------
                      B.A. No. 3570 OF 2008
                 -----------------------------------
             Dated this the 12th day of June, 2008.


                              O R D E R

This is a petition for anticipatory bail.

2. According to the prosecution, on 14.05.2008, the

petitioner along with the second accused cut down an Anjali tree

and while cutting the tree, a small branch of it fell into the

property of the de facto complainant which is situated adjacent to

the property. Some damage was caused to the plants thereby.

There was a quarrel on account of this and it is alleged that the

de facto complainant was abused, assaulted etc. after

tresspassing into her house.

3. Learned counsel for the petitioner submitted that the

branch fell down accidentally and the de facto complainant in fact

abused the petitioner and the second accused, and there was a

quarrel. But, nothing like assault had taken place.

4. Learned Public Prosecutor submitted that recovery is

already effected and the petitioner may not be required for the

purpose of any recovery. Hence, he has no objection in granting

anticipatory bail to the petitioner on stringent conditions.

Therefore, the following order is passed.

B.A. No. 3570/08 2

1. The respondent shall release the petitioner on bail in

the event of his arrest on his executing a bond for

Rs.25,000/-(Rupees twenty five thousand only) with

two solvent sureties each for the like sum to the

satisfaction of the arresting officer on condition that he

will co-operate with the investigation and appear

before the Investigating Officer as and when directed.

2. He shall also not threaten or intimidate any witnesses

and in case of breach of this condition, bail is liable to

be canceled.

This petition is allowed.

K. HEMA, JUDGE.

smp