High Court Kerala High Court

Vijayakumar vs State Of Kerala on 3 March, 2010

Kerala High Court
Vijayakumar vs State Of Kerala on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 635 of 2010()


1. VIJAYAKUMAR, S/O.SEKHARAN,
                      ...  Petitioner
2. BOSE, S/O.VIJAYAKUMAR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.B.HARI NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :03/03/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                      B.A. No. 635 of 2010
                   -----------------------------
              Dated this the 3rd day of March, 2010

                            O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos. 1 and 2 in Crime No.349/2009 of Kongad Police Station,

Palakkad.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 341, 294(b) and 307 read with

Section 149 of the Indian Penal Code.

3. The petitioners moved for anticipatory bail before the

Sessions Court, Palakkad, which was dismissed as per the order

dated 27/01/2010. By the order dated 11/01/2010 passed by

the learned Sessions Judge, Palakkad, anticipatory bail was

granted to accused Nos. 3 to 5.

4. The de facto complainant is the younger brother of

the first accused. The second accused is the son of the first

accused. The prosecution case is that on 25/12/2009 at

6.15 A.M, the accused persons formed themselves into an

unlawful assembly, forcibly entered into the residential

B.A. No. 635 /2010
2

compound of the de facto complainant armed with deadly

weapons and attacked him and caused injuries to him. The

de facto complainant was taken to a hospital at Palakkad and on

their advice, he was taken to K.G. Hospital, Coimbatore. The

Accident Register cum wound certificate maintained by K.G.

Hospital, Coimbatore discloses eight injuries on different parts of

the body of the de facto complainant. The injuries include several

cut injuries.

5. The learned counsel for the petitioners submitted that

the first accused had also sustained injuries due to an attack

made by the de facto complainant and that the de facto

complainant is the aggressor. While disposing of this Bail

Application, it is not necessary to arrive at a conclusion as to who

was the aggressor.

6. The injuries sustained by the de facto complainant are

serious in nature. Dangerous weapons were allegedly used for

the commission of the offence. In spite of the fact that the

de facto complainant and the first accused are brothers, in the

facts and circumstances of the case, I am of the view that the

B.A. No. 635 /2010
3

petitioners are not entitled to the discretionary relief under

Section 438 of the Code of Criminal Procedure. If anticipatory

bail is granted to the petitioners, it would adversely affect the

proper investigation of the case.

For the aforesaid reasons, the Bail Application is dismissed.

K.T. SANKARAN, JUDGE

scm