High Court Kerala High Court

James vs State Of Kerala on 25 September, 2008

Kerala High Court
James vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4912 of 2008()


1. JAMES, S/O.MANI, AGED 36 YEARS,
                      ...  Petitioner
2. AJESH,S/O.SASIDHARAN, AGED 25 YEASRS,
3. DILIP,S/O.NARAYANAN AGED 25 YEARS,
4. BASIL, S/O.JOHNY AGED 28 YEARS,

                        Vs



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

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :25/09/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                   B.A.Nos.4912 & 4916 of 2008
                 -------------------------------------------------
            Dated this the 25th day of September, 2008


                                 O R D E R

These petitions are for anticipatory bail.

2. The alleged offences are under Sections 27, 31 and 32

of Wild Life Protection Act, 1972. Accused nos. 2, 5 to 7 are the

petitioners in B.A.No.4912/08 and accused nos. 3 and 4 are the

petitioners in B.A.No.4916/2008. According to prosecution,

accused nos. 1 to 7 trapped a wild goat and killed it and they

planned to share the meat and thereby committed various offences

under the Wild Life Protection Act, 1972.

3. Learned counsel for the petitioners submitted that the

petitioners are absolutely innocent of the allegations made. The

first accused was already arrested and released on bail. The

petitioners apprehend arrest on allegation of non bailable offence.

They are absolutely innocent of the allegations made. Petitioners

are implicated by the first accused. But, even as per the statement

given by him, petitioners’ involvement in the offence will not be

revealed, it is submitted. The first accused has allegedly informed

the seventh accused when he found wild goat in a trap and first

accused and other accused came to the scene and second accused

BA No.4912 & 4916/08 2

killed the animal and removed it to and kept it in the property of

the water authority. Others were only standing nearby. Therefore,

no offence is committed by the petitioners, it is submitted.

4. This petition is opposed. Learned public prosecutor

submitted that the offence committed is of a serious nature. The

allegations are that all the accused together had trapped the

animal and decided to share the meat and killed the animal and it

was kept in the property of the water authority. The investigation

is going on. Only, the first accused could be arrested and others

could not be arrested so far, though the incident happened as early

as on 21.7.2008. Petitioners are required for the purpose of

investigation. It is understood that they are involved in similar

other offences and this appears from the statement of the first

accused itself.

5. On hearing both sides, considering the nature of offence

committed, I am not inclined to grant anticipatory bail to the

petitioners. The petitioners will be required for custodial

interrogation for an effective investigation.

Hence, petitions are dismissed.

K.HEMA, JUDGE
csl