High Court Kerala High Court

Sakkeer Hussain vs State Of Kerala Through The on 29 March, 2007

Kerala High Court
Sakkeer Hussain vs State Of Kerala Through The on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1629 of 2007()


1. SAKKEER HUSSAIN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2007

 O R D E R
                               V. RAMKUMAR, J.


                   ````````````````````````````````````````````````````

                           B.A. No. 1629 OF 2007 C

                   ````````````````````````````````````````````````````

                  Dated this the 29th day of March, 2007


                                     O R D E R

Petitioner, who is the 3rd accused in Crime No.73/07 of

Tirur Police Station for offences punishable under sections 143,

147, 148, 341, 302 and 307 read with section 149 IPC, seeks his

enlargement on bail.

2. Sri.P.G.Thampi, Director General of Prosecution,

opposed the application.

3. The occurrence took place in the night of 19.1.2007 in

which the deceased, who was riding a motor cycle and his pillion

rider were assaulted with deadly weapons like sword, etc. The

deceased namely, Raveendran succumbed to the injuries and his

pillion rider was also seriously wounded. The role attributed to the

petitioner was that he was engineering the entire operations using

a mobile phone and it was an intelligently executed ploy by the

accused persons, who are alleged to be NDF workers. The

deceased was alleged to be an RSS worker. According to the

prosecution, after this incidence, there has been communal

disharmony spreading like a conflagration and the State is finding

BA.1629/07

: 2 :

it difficult to control the law and order situation. Under the

circumstances, if the petitioner is released on bail, he will influence

and intimidate the prosecution witnesses and that may hamper the

smooth investigation of the case. I am not inclined to grant bail to

the petitioner.

This petition is accordingly dismissed.

(V. RAMKUMAR, JUDGE)

aks