High Court Kerala High Court

Nirdha vs State Of Kerala on 9 November, 2009

Kerala High Court
Nirdha vs State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6450 of 2009()


1. NIRDHA, AGED 29 YEARS,
                      ...  Petitioner
2. SHAJI, AGED 32 YEARS,
3. NOUSHAD, AGED 28 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.A.SALINI LAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :09/11/2009

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6450 of 2009
                  ------------------------------------
             Dated this the 9th day of November, 2009

                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos. 1 to 3 in Crime No. 783/2009 of Kayamkulam Police Station.

2. The offence alleged against the petitioners is under

Section 394 read with Section 34 of the Indian Penal Code.

3. The prosecution case is that while the defacto

complainant came out of a bar hotel, the accused persons

assaulted him and robbed a gold bracelet, gold chain and Rs.

1500/- from the defacto complainant.

4. The learned counsel for the petitioner submitted that there

is nothing to connect the petitioners with the offence and that the

case was foisted against them. Prima facie, I am not inclined to

accept this contention.

5. The learned Public Prosecutor submitted that the first

accused is involved in eight other criminal cases including offence

under Section 394 of the Indian Penal Code.

B.A. No. 6450 of 2009 2

4. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence and allegations levelled

against the petitioners, I am of the view that the petitioners are

not entitled to the discretionary relief under Section 438 of the

Code of Criminal Procedure.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

ln