High Court Kerala High Court

Ashik Vaniyamkandy vs State Of Kerala on 24 May, 2010

Kerala High Court
Ashik Vaniyamkandy vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2849 of 2010()


1. ASHIK VANIYAMKANDY,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :24/05/2010

 O R D E R
                           K. HEMA, J.
                    ---------------------------
                    B.A. No. 2849 of 2010
                ------------------------------------
              Dated this the 24th day of May, 2010

                            O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147,

148, 341, 323, 324, 427 and 308 read with Section 149 of the

Indian Penal Code. According to prosecution, petitioner along

with other accused formed themselves into an unlawful

assembly wrongfully restrained by de facto complainant, while

he was proceeding in a motor bike and voluntarily caused hurt

and committed the above offences.

3. Learned counsel for petitioner submitted that this case

is falsely foisted due to political rivalry, no such incident

happened. Respondents with party appeared before the

Magistrate Court that the matter is settled.

4. This petition is opposed. Learned Public Prosecutor

submitted that the investigation is over and the petitioner was

not available for arrest during investigation. Petitioner is

involved in other crimes also.

B.A. No. 2849 of 2010 2

5. On hearing both sides, I find that this is not a fit case

to grant anticipatory bail. If the matter is settled as stated,

petitioner may surrender before the Magistrate Court

concerned and apply for regular bail, if so advised.

This petition is dismissed.

K. HEMA, JUDGE

ln