IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3404 of 2009()
1. ANEESH, AGED 23 YEARS,
... Petitioner
2. RETHEESH, AGED 21 YEARS,
3. VINU, AGED 22 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.K.B.MOHANDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :29/06/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3404 of 2009
------------------------------------
Dated this the 29th day of June, 2009
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioners are accused
Nos.1, 2 and 5 in Crime No.346/2009 of Wadakkancherry Police
Station, Thrissur.
2. The offences alleged against the petitioners are under
Sections 143, 145, 147, 148, 323, 324 and 326 read with
Section 149 of the Indian Penal Code.
3. I have gone through the case diary. The wound
certificate would disclose that the defacto complainant had
sustained fracture of nasal bone.
4. Taking into account the facts and circumstances of the
case, the nature of the offence, the injury sustained and other
circumstances, I do not think this is a fit case where the
petitioners are entitled to the discretionary relief under Section
438 of the Code of Criminal Procedure.
The Bail application is accordingly dismissed.
K.T. SANKARAN, JUDGE
scm