High Court Kerala High Court

Thanzeer vs Sub Inspector Of Police on 4 November, 2009

Kerala High Court
Thanzeer vs Sub Inspector Of Police on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6326 of 2009()


1. THANZEER, S/O.ABDUL VAHAB,
                      ...  Petitioner
2. JASEEM, S/O.JAMAL, JASEEM MANZIL,

                        Vs



1. SUB INSPECTOR OF POLICE, NEDUMANGAD
                       ...       Respondent

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :04/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                   ---------------------------------------------
                         B.A.No.6326 of 2009
                   ---------------------------------------------
             Dated this the 4th day of November, 2009


                                ORDER

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos.1 and 3 in Crime No.1114 of 2009 of Nedumangad Police

Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 149, 324 and 308 of the Indian Penal Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor. I have also perused the case diary.

4. Taking into account the facts and circumstances of the

case, the nature of the offence, the injury sustained by the defacto

complainant, the nature of weapons used and the allegations

levelled against the petitioners, I do not think that this is a fit case

where the discretionary relief under Section 438 of the Code of

Criminal Procedure should be granted in favour of the petitioners.

The Bail application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl

BA No.6326/2009 2