High Court Kerala High Court

Anilan vs State Of Kerala on 10 February, 2009

Kerala High Court
Anilan vs State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 257 of 2009()


1. ANILAN, S/O. VELAYUDHAN, KALIPARAMBIL
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/02/2009

 O R D E R
                           K.HEMA, J.

               -----------------------------------------
                       B.A.No. 257 of 2009
               -----------------------------------------

             Dated this the 10th February, 2009

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 399 and 34 of

the Indian Penal Code. According to prosecution, a car was

seen under suspicious circumstances, when the police was on

patrol duty. On seeing the police, two persons ran away and

four persons were arrested from the car. On search, iron rod,

sword, axe blades, plastic ropes, chilly powder etc. were found

in the car. Petitioner is the 6th accused in the crime.

3. Learned counsel for petitioner submitted that

petitioner is a resident of Kunnamkulam and accused 1 to 3

hail from another district and he has no acquaintance with

them. He is absolutely innocent of the allegations made.

Petitioner is implicated because of political animosity.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that the crime was registered as early as

on 1.11.2008 and petitioner could not be arrested so far.

BA.257/09 2

Considering the serious nature of allegations made, it is not a

fit case to grant anticipatory bail, it is submitted.

5. On hearing both sides, I am satisfied that the nature

of allegations made against petitioner is serious and it is not a

fit case to grant anticipatory bail. Regarding false implication,

there is only bare assertion. Petitioner is bound to surrender

and co-operate with the investigation. Hence, the following

order is passed:

(1) Petitioner shall surrender before the

investigating officer 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.

      Petition is dismissed.



                                    K.HEMA, JUDGE
vgs.