High Court Kerala High Court

Abdul Jabbar.K.K vs State Of Kerala on 27 November, 2008

Kerala High Court
Abdul Jabbar.K.K vs State Of Kerala on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7130 of 2008()


1. ABDUL JABBAR.K.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :27/11/2008

 O R D E R
                             K.HEMA, J.
                  ---------------------------------------------
                        B.A.No.7130 of 2008
                  ---------------------------------------------
                Dated this the 27th November, 2008



                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 143, 147,

148, 341, 452, 506(ii) and 307 read with Section 149 IPC.

According to prosecution, petitioner (A2) along with other

accused formed into an unlawful assembly, armed with deadly

weapons, committed rioting and assaulted the defacto

complainant in prosecution of the common object of assembly

while defacto complainant was riding a motor cycle and

attempted to commit murder.

3. Learned counsel for petitioner submitted that

petitioner has not committed any overt act, even as per the

prosecution allegations. Petitioner was only a member of the

unlawful assembly and no overt act is attributed against

petitioner and hence, he may be granted bail. Petitioner was

arrested on 28.10.2008 and he is in custody for a very long time.

4. Learned public prosecutor opposed this bail

BA No. 7130 /2008 2

application and submitted that petitioner is involved in three

cases in which offence under Section 307 IPC was committed.

Petitioner was on bail in crime no.105/08 of the same police

station and while on bail, petitioner committed this offence, that

too immediately on the next day of his release on bail. On the

next day also, he committed another offence. In such

circumstances, if he is released on bail, it is likely that he will be

a threat to the society and he is also likely to influence and

intimidate witnesses and tamper with evidence.

5. On hearing both sides, I am satisfied of the

submissions made by learned public prosecutor and I do not find

it fit to grant bail to the petitioner at this stage.

The petition is dismissed.

K.HEMA, JUDGE
csl