High Court Kerala High Court

Vinesh @ Jose vs State Of Kerala on 29 June, 2010

Kerala High Court
Vinesh @ Jose vs State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3384 of 2010()


1. VINESH @ JOSE, AGED 28, S/O.JOSEPH,
                      ...  Petitioner
2. ARUN, AGED 21, S/O.ANTONY,
3. JOY, AGED 21, S/O.JOHN,
4. VINOD, AGED 20, S/O.GEORGE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/06/2010

 O R D E R
                                 K.HEMA, J
                            -----------------------
                        B.A No.3384 OF 2010
                        --------------------------------
                  Dated this the 29th day of June 2010

                                   ORDER

This petition is for anticipatory bail.

2. The alleged offences are under Sections 323, 294(b), 324,

427 r/w 34 of IPC and Section 27 of the Arms Act. According to

prosecution, on 18/04/2010, petitioners (A1 to A4), in furtherance of

their common intension, assaulted de facto complainant using

sword etc. and inflicted injuries on him. They also abused de facto

complainant in filthy language in public. Mobile phone was also

damaged. There is also an allegation that Rs.7,500/- was taken.

There was an earlier incident in which the autorikshaw in which

petitioners were travelling blocked a private bus and there was a

quarrel between the parties. It is out of the enmity that the

petitioners assaulted de facto complainant.

3. Learned counsel for petitioner submitted that allegations

constituting offence under Section 27 of the Arms Act are not there

in the FIR. It is subsequently included. No weapon was used for the

offence. Injuries sustained are minor. Injury was sustained when

the helper in the bus tried to attack first accused with a ticket rack

and when he evaded, the hit fell on de facto complainant’s head.

4. This petition is opposed. Learned Public Prosecutor

submitted that in the FIS itself, there is an allegation that a sword

was used and it was kept behind the shirt in a hidden state. Injuries

B.A No.3384 OF 2010 2

were sustained by two persons in this case and it is not correct to

say that nobody sustained serious injuries. There was an injury on

the scalp of the injured and an allegation was made to the doctor

on the same day of the incident when the injured were hospitalised

that an attack was made witha sword stick. Weapon is not so far

recovered. Petitioners are required for custodial interrogation and

recovery of weapon. This is not a fit case to grant anticipatory bail,

it is submitted.

5. On hearing both sides and going through the case diary,

particularly the wound certificate etc. and on considering the

serious nature of the allegations made, I am satisfied that this is

not a fit case to grant anticipatory bail. It is also seen from the

documents that a weapon which fall under Section 27 of the Arms

Act was allegedly used and it is not recovered so far. Interrogation

would be required for recovery of the said weapon. Petitioners

could not substantiate their innocence, but, there are only bare

assertions of innocence. Petitioners are bound to surrender before

the Investigating Officer without any delay and co-operate with

investigation.

Petition is dismissed.

K.HEMA
JUDGE

vdv