High Court Kerala High Court

Vijayan vs State Of Kerala on 14 November, 2008

Kerala High Court
Vijayan vs State Of Kerala on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6656 of 2008(V)


1. VIJAYAN, ATTINPURAM,
                      ...  Petitioner
2. SHYJU, S/O.VIJAYAN, ATTINPURAM
3. VASANTHA, D/O.RAJAMMA, ATTINPURAM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/11/2008

 O R D E R
                            K.HEMA, J.
                 ---------------------------------------------
                        B.A.No.6656 of 2008
                 ---------------------------------------------
               Dated this the 14th November, 2008


                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 323, 324 and

326 read with Section 34 IPC. According to prosecution,

accused nos. 1 to 3, in furtherance of common intention,

assaulted the defacto complainant using stick and he lost a tooth.

The incident occurred on 18.9.2008.

3. Learned counsel for petitioners submitted that

defacto complainant was enmical towards petitioners’ family. He

is their neighbour. He is also engaged in illicit liquor business.

He used to come in front of the house of petitioners and under

intoxication, abuse inmates of the house. He also used to

undress himself and despite warnings, he continued these

activities. Hence, a complaint was given to the police on

13.7.2008. On enquiry by police, it was found that the

allegations are correct and hence, defacto complainant

undertook before the police that he would not repeat such acts

and he also signed in the station, it is submitted. But, on

19.9.2008, he again came in front of the house and undressed

BA No. 6656/2008 2

himself and immediately, information was passed on to the police

station stating all these facts. The third petitioner, who is the

mother of the first accused, filed a complaint before the Sub

Inspector, copy of which is Annexure A, in which the earlier

complaint and settlement are referred to. The defacto

complainant, as usual, came in front of the house and created

problems and he was sent away and in the course of the same, a

scuffle occurred and he fell down and lost his teeth, it is

submitted. Petitioners are prepared to abide by any condition

and anticipatory bail may be granted, it is submitted.

4. Learned public prosecutor submitted that third

petitioner is is not an accused in this case and hence, police has

no intention to arrest her in connection with this crime. This

submission is recorded. As far as the first and the second

accused are concerned, they had assaulted the defacto

complainant by using wooden stick, as the case diary reveals.

Both of them had used the wooden sticks and the defacto

complainant sustained contusion on the head and abrasion on

the back and he also lost a tooth. In the nature of allegations

made, it is not a fit case to grant anticipatory bail, it is

submitted.

BA No. 6656/2008 3

5. On hearing both sides, It is clear from Annexure A

that the parties had approached the Sub Inspector with their

grievance earlier and the defacto complainant had acted in an

objectionable manner in front of their house. He had agreed not

to create any problem also. But, thereafter, the nuisance was

repeated despite the undertaking made by him before the police.

Whether petitioners only made efforts to prevent a nuisance or

not is a matter which can be established at the time of evidence.

Considering the rival contentions, I find that anticipatory bail

can be granted to the petitioners on conditions:

Hence, the following order is passed:

(1) Petitioners 1 and 2 (A1 and A2) shall surrender before

the Investigating Officer within seven days from today

and in case of arrest, they shall be released on bail on

their executing bond for Rs.25,000/- each with two

solvent sureties each for like sum to the satisfaction

of the arresting officer on the following conditions:

(i) Petitioners shall co-operate with investigation

and make themselves available for interrogation.

(ii) Petitioners shall report before the Investigating

Officer as and when directed.

BA No. 6656/2008 4

(iii) Petitioners shall not intimidate any witness or

commit any offence while on bail.

(2) The prayer for anticipatory bail by third petitioner is

rejected since she is not an accused.

The petition is partly allowed.

K.HEMA, JUDGE
csl