High Court Kerala High Court

Abdul Basheer vs Station House Officer on 11 June, 2009

Kerala High Court
Abdul Basheer vs Station House Officer on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2774 of 2009()


1. ABDUL BASHEER, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER, KANJANGAD POLICE
                       ...       Respondent

                For Petitioner  :SRI.GEORGE JACOB (JOSE)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                    ----------------------------------
                          B.A.No.2774 of 2009
                    ----------------------------------
                Dated this the 11th day of June, 2009


                                 ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused No.8 in

Crime No.291 of 2009 of Kanjangad Police Station.

2. The offences alleged against the petitioner are under Sections

143, 147, 148, 341, 323, 324 and 307 read with Section 149 of the

Indian Penal Code.

3. I have gone through the case diary. The injured is a

17 year old boy. He has sustained very serious injuries which include

incised wounds. The weapons allegedly used are swords, cycle chain,

stick etc.

4. Taking into account the facts and circumstances of the

case, the injuries sustained by the defacto complainant, the nature of

the offence and the weapons used, I am not inclined to grant

anticipatory bail to the petitioner.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl