High Court Kerala High Court

Das.K.J. vs State Of Kerala on 22 March, 2010

Kerala High Court
Das.K.J. vs State Of Kerala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2905 of 2009()


1. DAS.K.J., S/O.JOSEPH, KOCHUNIRAPPEL
                      ...  Petitioner
2. SUKUMARAN K.G., S/O.GOPALAN,
3. SAJEEVAN K.G., S/O.GOPALAN,

                        Vs



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

2. THE FOREST RANGE OFFICER,

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/03/2010

 O R D E R
                   * * * *V.*RAMKUMAR,*J.* * * *
                            * * * * * * * *
                Bail* Application No. 2905 of 2009
                      * * * * * * * * * * * * * * * * *
            Dated, this the 22nd day of March 2010

                                 ORDER

In this application filed under Sec. 438 Cr.P.C. the

petitioners who are the accused in O.R. No. 14 of 2009 on the

file of the Devikulam Forest Range Office in Moonnar Division

for an offence punishable under Section 27(1)(d) of the Kerala

Forest Act for allegedly cutting a removing a rosewood tree in

the cardamom hill reserve which is a reserve forest notified

under Sec. 18 of Regulation II of 1068 M.E., seek anticipatory

bail.

2. The learned Public Prosecutor opposed the application.

3. It is too early to hold that the petitioners have not

trespassed into the reserve forest and committed the offence

alleged. Anticipatory bail cannot be granted in a case of this

nature. There is no reason why the petitioners should not

surrender before the Magistrate and seek regular bail. In case

the petitioners surrender before the Magistrate concerned and

file an application for regular bail within 2 weeks from today,

the Magistrate shall consider and dispose of their application

for regular bail preferably on the same date on which it is filed.

This petition is disposed of as above.

Sd/-V.RAMKUMAR,JUDGE.