High Court Kerala High Court

Chekkutty @ Sunil vs State Of Kerala on 16 April, 2010

Kerala High Court
Chekkutty @ Sunil vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2067 of 2010()


1. CHEKKUTTY @ SUNIL, AGED 29 YEARS,
                      ...  Petitioner
2. AMBIL @ SANISH, AGED 25 YEARS,
3. SAJU ANTONY, AGED 30 YEARS,
4. VISHNU @ AASAN, AGED 23 YEARS,
5. SHABU, AGED 35 YEARS, S/O.SOMAN,
6. MONAPPI @ BIJU ANTONY, AGED 35 YEARS,

                        Vs



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

2. S.I.OF POLICE, NEDUMUDI POLICE STATION,

                For Petitioner  :SRI.T.P.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                     V.K. MOHANAN, J.
            ----------------------------------------
            Bail Application No. 2067 of 2010
           -----------------------------------------
            Dated this the day of April, 2010

                          O R D E R

This is an application filed under Section 438 of

Cr.P.C. seeking anticipatory bail.

2. The petitioners apprehend arrest connected with

Crime No. 5/2010 of Nedumudi Police Station, Alappuzha in

which offences punishable under Sections 143, 144, 147,

148, 149, 323, 324, 326 of I.P.C. are involved.

3. The allegation against the petitioners is that on

05.01.2010 at about 9 p.m. the petitioners formed an

unlawful assembly armed with deadly weapons like iron rods

and inflicted injuries on defacto complainant, his wife and

brothers.

4. I have heard learned counsel for the petitioners

and the learned Public Prosecutor.

5. Having regard to the facts and circumstances

involved in the case, especially the gravity of the offences

involved and the allegations, I am not inclined to grant

B.A.No. 2067 of 2010
-:2:-

anticipatory bail to the petitioners as the same will adversely

affect the investigation in the above crime which is now in

progress. The grievous nature of the injuries sustained by

the victim and the weapons used to inflict such injuries are

also relevant facts which persuade this Court to decline the

relief of anticipatory bail in favour of the petitioners.

In the result, I find no reason to grant anticipatory

bail to the petitioners by exercising the extra ordinary

jurisdiction of this Court under Section 438 of Cr.P.C.

Therefore, there is no merit in this petition and accordingly,

the same is dismissed.

V.K.MOHANAN,
JUDGE

ttb