High Court Kerala High Court

Ashraf.K.V. vs State Of Kerala Represented By The on 13 February, 2009

Kerala High Court
Ashraf.K.V. vs State Of Kerala Represented By The on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7961 of 2008()


1. ASHRAF.K.V., S/O.ABDURAHMAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :13/02/2009

 O R D E R
                            K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 7961 of 2008
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 13thday of February, 2009

                               O R D E R

Petition for anticipatory bail.

2. The alleged offences are under sections 143, 147, 148,

153A, 332 read with section 149 IPC. According to

prosecution, about 50 persons formed themselves into an

unlawful assembly and with intention to promote communal

hatred started shouting provocative slogans and when police

intervened to disperse the assembly, stones were pelted at them

and glass of the jeep was damaged.

3. Petitioner is the 4th accused in the crime. According to

petitioner, no injury is caused to any body. Petitioner is willing

to abide by any conditions. He will not tamper with evidence or

influence any witness and hence, anticipatory bail may be

granted. It is also his case that he is falsely implicated.

4. Learned Public Prosecutor submitted that on the facts

of this case this is not a fit case to grant anticipatory bail. Nature

of the allegations made against petitioner and others is very

serious.

5. On considering the rival contentions, I am satisfied that

the allegations against petitioners are serious in nature and this

is not a fit case to grant anticipatory bail. The incident happened

BA 7961/09 -2-

as early as on 1-11-2008 and petitioner could not be arrested so

far. Petitioner is bound to surrender before the Investigating

Officer or before the Court and co-operate with the investigation.

Hence, the following order is passed:-

1) Petitioner is directed to surrender before the

Investigating Officer without any delay and co-

operate with the investigation. Whether he

surrenders or not, police is at liberty to arrest

him and proceed in accordance with law.

2) No further application for anticipatory bail by

petitioner in this crime will be entertained by

this Court, since on the facts in this case, this

Court ordered that this is not a fit case to grant

anticipatory bail and any order to the contrary in

any subsequent anticipatory bail application will

amount to review, which is impermissible in law.

The petition is dismissed.

K.HEMA, JUDGE.

mn.