High Court Kerala High Court

Jayesh Kumar vs State Of Kerala Represented By Sub on 10 June, 2008

Kerala High Court
Jayesh Kumar vs State Of Kerala Represented By Sub on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3602 of 2008()


1. JAYESH KUMAR, AGED 28 YEARS, S/O.KUMARAN
                      ...  Petitioner
2. ABIN JOSE, AGED 24 YEARS, S/O.JOSE,
3. JIJIN.V.K, AGED 22 YEARS, S/O.KUNJUMON,

                        Vs



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

                For Petitioner  :SRI.N.C.MOHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :10/06/2008

 O R D E R
                            K.HEMA, J.
                    -------------------------------------------
                         B.A.No.3602 of 2008
                   -------------------------------------------
                Dated this the 10th day of June, 2008

                                   ORDER

Petition for anticipatory bail.

2. A crime is registered under Sections 143, 147, 148, 324,

326 and 452 read with Section 149 of IPC against petitioners and

others on a complaint filed by the defacto complainant.

3. Learned counsel for the petitioners submitted that the

petitioners names are not in the FIR. The petitioners are falsely

implicated on a subsequent thought.

4. Learned public prosecutor submitted that the

petitioners 1 to 3 are A4, A3 and A5 respectively. Though their

names are not mentioned in the FIR, the investigation revealed

that they are involved in the offence. Specific allegations are made

against them that they had beaten with wooden sticks. The

recovery of the weapons is to be effected and this petition is

opposed.

5. On hearing both sides, I am satisfied that it is not

proper to grant anticipatory bail especially since the petitioners

presence is required for interrogation and recovery.

The petition is dismissed.

K.HEMA, JUDGE
csl