IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2774 of 2009()
1. ABDUL BASHEER, AGED 39 YEARS,
... Petitioner
Vs
1. STATION HOUSE OFFICER, KANJANGAD POLICE
... Respondent
For Petitioner :SRI.GEORGE JACOB (JOSE)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/06/2009
O R D E R
K.T.SANKARAN, J.
----------------------------------
B.A.No.2774 of 2009
----------------------------------
Dated this the 11th day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the accused No.8 in
Crime No.291 of 2009 of Kanjangad Police Station.
2. The offences alleged against the petitioner are under Sections
143, 147, 148, 341, 323, 324 and 307 read with Section 149 of the
Indian Penal Code.
3. I have gone through the case diary. The injured is a
17 year old boy. He has sustained very serious injuries which include
incised wounds. The weapons allegedly used are swords, cycle chain,
stick etc.
4. Taking into account the facts and circumstances of the
case, the injuries sustained by the defacto complainant, the nature of
the offence and the weapons used, I am not inclined to grant
anticipatory bail to the petitioner.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl