High Court Kerala High Court

Salim vs State Of Kerala on 4 June, 2009

Kerala High Court
Salim vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2640 of 2009()


1. SALIM, AGED 40 YEARS,
                      ...  Petitioner
2. BASHEER @ KUNJUMON, AGED 38 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :04/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                    ---------------------------------
                          B.A.No.2640 of 2009
                    --------------------------------
                Dated this the 4th day of June, 2009


                              ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioners are accused Nos.1

and 2 in Crime No.304 of 2009 of Kayamkulam Police Station.

2. The offences alleged against the petitioners are under

Sections 323, 324 and 326 read with Section 34 of the Indian Penal

Code.

3. I have perused the case diary. The defacto complainant has

sustained serious injuries including fracture. Taking into account the

facts and circumstances of the case, the nature of the offence, the

injury sustained and the stage of investigation, I do not think that it is

proper to grant anticipatory bail to the petitioner. If anticipatory bail is

granted, it would affect the smooth investigation of the case.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl