High Court Kerala High Court

Vijayakumar vs State Of Kerala on 16 June, 2010

Kerala High Court
Vijayakumar vs State Of Kerala on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2422 of 2010()


1. VIJAYAKUMAR, S/O. KUTTAN PILLAI,
                      ...  Petitioner
2. VENUKUMAR, S/O. KUTTAN PILLAI,

                        Vs



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

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/06/2010

 O R D E R
                              K. HEMA, J.
                        ---------------------------
                        B.A. No. 2422 of 2010
                   ------------------------------------
                Dated this the 16th day of June, 2010

                             O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 294(b) and 324

read with Section 34 of the Indian Penal Code. According to

prosecution, petitioners along with other accused attacked de

facto complainant with iron rod and stick. First accused used an

iron rod and inflicted a fracture to the de facto complainant. The

second accused attacked de facto complainant with stick.

3. Learned Public Prosecutor pointed out that this is the third

application for anticipatory bail. I have gone through both the

earlier orders in B.A. nos. 7555/2009 and 1190/2010. Very

detailed orders are passed in both the applications filed by

petitioner for anticipatory bail. This court, after considering all the

relevant aspects, found that the discretionary jurisdiction under

Section 438 of the Code of Criminal Procedure cannot be exercised

in favour of persons, who are regularly indulging in criminal

activities. Accused are involved in several other cases and serious

offences are alleged against them. This court also held that if

B.A. No. 2422 of 2010 2

anticipatory bail is granted to the petitioner, it would adversely

affect proper investigation of the case and that petitioners are

not entitled to the discretionary relief under Section 438 of the

Code of Criminal Procedure.

4. In the second Bail Application for anticipatory bail also

the court repeatedly held that petitioners are not entitled to the

discretionary remedy under Section 438 of the Code of Criminal

Procedure, after considering the various aspects relating to the

case.

5. On hearing both sides, I am satisfied that there is

absolutely no reason why I should come to a different finding.

The incident happened more than 6 months ago, on 06.12.2009

and this court had already taken a view that petitioners

interrogation is required. But the petitioners have not so far

surrendered. Instead they repeatedly filed anticipatory bails. This

is the third application. No exceptional circumstances are pointed

out to grant anticipatory bail. Petitioners are evading law, despite

dismissal of earlier applications. Hence the following order is

passed:

B.A. No. 2422 of 2010 3

1. petitioners shall surrender before the

investigating officer without any delay and

co-operate with the investigation.

2. Whether they surrender or not, police is

at liberty to arrest and proceed, in

accordance with law.

3. If the petitioners have any grievance

against anticipatory bail orders they may

approach the appropriate forum for relief,

but no further application for anticipatory

bail in the same crime by the petitioners

shall be entertained by this Court,

hereafter.

This petition is dismissed.

K. HEMA, JUDGE

ln