High Court Kerala High Court

Thomas Mammen @ Jomon vs State Of Kerala Represented By … on 19 December, 2008

Kerala High Court
Thomas Mammen @ Jomon vs State Of Kerala Represented By … on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7493 of 2008()


1. THOMAS MAMMEN @ JOMON, S/O.MAMMEN JOHN,
                      ...  Petitioner
2. SURESH @ MANOJ, S/O SUKUMARAN, SURESH
3. UDAYAN S/O THAMPI, ANCHALASSERIL VEEDU,
4. SREEKUMAR @ RAMESAN, S/O RAJAPPAN,

                        Vs



1. STATE OF KERALA REPRESENTED BY S.I.OF
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :19/12/2008

 O R D E R
                                K. HEMA, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 7493 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 19th day of December,2008

                                  O R D E R

Petition for bail.

2. The alleged offences are under sections 294(b), 452,

323, 324, 308 read with section 34 IPC. According to

prosecution, one Kuttappan was on enmical terms with de facto

complainant who is an advocate by profession, since he had made

a complaint against him in respect of illegal sand mining.

Infuriated by this he engaged a goonda gang on hire to assault

de facto complainant and the latter was assaulted by accused

nos. 1, 2 and 5 by using weapons like iron bar, axe and sword

stick . The six accused was sitting in the car.

3. Learned counsel for petitioners submitted that the

incident occurred on 20-10-2008 and petitioners 1 and 2 were

remanded to custody on 26-10-2008. Petitioners 3 and 4 on 22-

10-2008. It is pointed out that there are several discrepancies in

the F.I.R. and remand report. As per the First Information

Statement, only three persons are involved in the offence but

BA 7493 /08 -2-

now, several other accused are brought in the array of accused.

It is also submitted that only two weapons were allegedly used

for the offence as per First Information Statement, but another

weapon is now included. Therefore, bail may be granted, it is

submitted.

4. Learned Public Prosecutor and the learned counsel for

de facto complainant were heard. Learned Public Prosecutor

submitted that petitioners are accused 2, 3, 5 and 6 and they are

hired gundas. They were engaged by the 6th accused who is a

close relative of Kuttappan and petitioners were engaged for

assaulting de facto complainant on hire. However, he has no

objection in granting bail.

5. Learned counsel for de facto complainant opposed this

petition and submitted that de facto complainant is an advocate

by profession and he is even now in the hospital, after having

sustained injuries on 20-10-2008. For the sole reason that a

complaint was lodged against one Kuttappan relating to his

illegal activities, he was brutally assaulted by petitioners who are

hired gundas. In case petitioners are released on bail, it is likely

that de facto complainant may be intimidated and offence will be

repeated, it is submitted.

BA 7493 /08 -3-

6. On hearing both sides, I find that at this stage of

investigation, it may not be proper to grant bail.

This petition is dismissed.

K.HEMA, JUDGE.

mn.