High Court Kerala High Court

Faisal vs State Of Kerala on 10 June, 2009

Kerala High Court
Faisal vs State Of Kerala on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3043 of 2009()


1. FAISAL, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/06/2009

 O R D E R
                     K.T. SANKARAN, J.
                  ---------------------------
                   B.A. No.3043 of 2009
              ------------------------------------
            Dated this the 10th day of June, 2009

                        O R D E R

This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The

petitioner is the 4th accused in Crime No.504/20089 of

Irinjalakuda Police Station.

2. The offences alleged against the petitioner are

under Sections 143, 147, 148, 452, 323 & 324 read with

Section 149 of the Indian Penal Code.

3. The prosecution case is that on 25/04/2009 at

9.45 pm, the petitioner along with other 12 accused persons

formed themselves into an unlawful assembly and

trespassed into the house of the defacto complainant armed

with dangerous weapons like sword, Idikatta and beat the

defacto complainant with Idikatta and thereby caused

injuries on him and the other accused persons beat the

friend of the defacto complainant.

In the nature of the allegations leveled against the

B.A. No.3043 /2009
2

petitioner and others, I do not think that the petitioner is entitled

to get an order for anticipatory bail.

The Bail Application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm