High Court Kerala High Court

Shobha vs State Of Kerala on 26 August, 2009

Kerala High Court
Shobha vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4808 of 2009()


1. SHOBHA D/O. MEENAKSHY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/08/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                       B.A. NO. 4808 OF 2009
              ------------------------------------------------------
                  Dated this the 26th August, 2009

                                 O R D E R

This is an application for bail under Section 439 of the Code

of Criminal Procedure. Petitioner is accused No.11 in Crime

No.323 of 2009 of Museum Police Station, Thiruvananthapuram.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 149, 109, 120 B, 201 and 302 of the Indian

Penal Code and Section 27 of the Arms Act.

3. It would appear that this case arose out of rivalry

between two groups of goondas operating in and around Trivandrum

city. One Thampan @ Sreekumar, who was the brother of Keppan

Ani, the first accused in the present case, was allegedly murdered by

a goonda group. One Althara Binish was the first accused in the

case of murder of Thampan @ Sreekumar.

4. The prosecution case is that to take revenge on the

assailants in the case of the murder of Thampan @ Sreekumar, the

accused persons in the present case committed murder of Althara

B.A. NO.4808 OF 2009

:: 2 ::

Binish on 01.06.2009 at 2.15 P.M. in the heart of Trivandrum city.

5. The petitioner was arrested on 06.06.2009. She was

remanded to judicial custody.

6. Learned counsel for the petitioner submitted that there is

no reason why the petitioner should be detained in judicial custody

further.

7. The learned Public Prosecutor, on the other hand,

submitted that the investigation of the case is not over and if the

petitioner is released on bail, there is every likelihood of the proper

investigation being adversely affected. It is submitted that the

petitioner is likely to influence or intimidate the prosecution

witnesses. It is also pointed out that the 10th accused is not arrested

so far and some of the weapons of offence are yet to be recovered.

8. There are materials on record, which would prima facie

disclose that the incident arose as a result of the rivalry between two

goonda gangs. The incident occurred in broad daylight within the

B.A. NO.4808 OF 2009

:: 3 ::

limits of Thiruvananthapuram city.

9. Learned Public Prosecutor submitted that the

petitioner is involved in several other cases. It is also submitted that

the petitioner is undergoing detention under the Kerala Anti Social

Activities Prevention Act. If the petitioner is released on bail, there is

every likelihood of the witnesses being influenced or intimidated. It

is submitted that the petitioner is highly influential and that she will

make use of all opportunities to see that the proper investigation of

the case is prejudicially affected. B.A.No.4712 of 2009 filed by

accused Nos.6 and 9 was dismissed by the order dated 21.8.2009.

10. Taking into account all the facts and circumstances of

the case, I do not think that the petitioner can be released on bail at

this stage. If the petitioner is released on bail, it would affect the

proper investigation of the case.

For the aforesaid reasons, the Bail Application is dismissed.

(K.T.SANKARAN)
Judge
ahz/