High Court Kerala High Court

Yunas vs State Of Kerala on 21 May, 2010

Kerala High Court
Yunas vs State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2955 of 2010()


1. YUNAS,S/O.AMMAD,SHAPPULLAPARAMBIL HOUSE,
                      ...  Petitioner
2. JALEEL,S/O.AMMAD,KAKKUZHI HOUSE,
3. SAJEER,S/O.ABDUL KADAR,
4. SAMEER,S/O.MOIDI,PARAMMAL HOUSE,
5. MUJEEB,S/O.BEERAN,PAREKKATTIL HOUSE.

                        Vs



1. STATE OF KERALA,REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :21/05/2010

 O R D E R
                             K. HEMA, J
                          ----------------------
                      B.A.No. 2955 OF 2010
                   -----------------------------------
            Dated this the 21st day of May, 2010

                              O R D E R

This is a petition for anticipatory bail.

2. The alleged offeces are under sections.143,144,145,147,

148, 383,353,308 r/w 149 IPC. According to prosecution, on

30.4.2010 at about 8.30 pm, petitioners along with other accused

formed into an unlawful assembly, destroyed the posters and

banners belonging to rival political party and when police party

reached the spot, Sub Inspector asked the persons to disburse,

but petitioners and others not only did not disburse, but pelted

stones at the police party and vehicle. A stone hit against ASI,

who was in the police party.

3. Learned counsel for the petitioner submitted that 4th

accused, who is the third petitioner herein was already granted

bail, after his arrest. Petitioners are members of Muslim League

and they have not committed offences as alleged. Their names

are implicated only by political influence. It is submitted that Sub

Inspector was not even present in the scene.

B.A. No.2955/10 2

4. This petition is opposed. Learned public prosecutor

submits that a clash occurred between workers of two rival

political parties and the police had to intervene but without

heeding to the Sub Inspector’s direction to disburse, petitioners

pelted stones along with others at the police party. This is not a

fit case to grant anticipatory bail. It is not correct to say that Sub

Inspector was present at the scene, it is submitted.

5. On hearing both sides, I find that there is a bare denial of

involvement of the petitioners in the offence, but there is nothing

on record to support or probabalise such plea of innocence.

Considering the nature of allegations made, I find that this is not a

fit case to grant anticipatory bail.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.