IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3371 of 2009()
1. P.RAJESH, S/O.GOPI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/06/2009
O R D E R
K.T.SANKARAN, J.
-----------------------------
B.A.No.3371 of 2009
-----------------------------
Dated this the 24th day of June, 2009
ORDER
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the second accused in Crime
No.43 of 2009 of Kannavam Police Station.
2. The offences alleged against the petitioner are under
Sections 143, 147, 148, 341 and 302 read with Section 149 of the
Indian Penal Code.
3. The petitioner was arrested on 7.5.2009 and he is in
judicial custody.
4. Learned counsel for the petitioner submitted that the
petitioner may be released on bail imposing stringent conditions.
5. Learned public prosecutor submitted that there was a clash
between two political groups which resulted in the death of one
person. He stated that 34 injuries were inflicted on the deceased. If
the accused persons are released on bail, it would cause law and order
problems in the locality and it would result in breach of peace.
Learned public prosecutor also submitted that if the petitioner is
released on bail, the evidence will be tampered with and the witnesses
BA No.3371/2009 2
will be intimidated.
6. The petitioner had filed Bail Application No.2243 of 2009,
which was dismissed by me as per the order dated 3rd June 2009.
7. Taking into account the facts and circumstances of the case
and the stage of investigation, I do not think that the petitioner can be
granted bail at this stage.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl