IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2300 of 2010()
1. ABHILASH, CHARUVIL VEEDU,
... Petitioner
2. AJMAL,
3. ANEESH, KOCHUVILA VEEDU,
4. AMEER, VALIYAVILA VEEDU,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :20/04/2010
O R D E R
V.K. MOHANAN, J.
----------------------------------------
Bail Application No.2300 of 2010
-----------------------------------------
Dated this the 20th day of April, 2010
O R D E R
This is an application filed under Section 438 of
Cr.P.C. seeking anticipatory bail.
2. The petitioners apprehend arrest connected with
Crime No.215 of 2010 of Anchalummoodu Police Station in
which offences punishable under Sections 143, 147, 148,
323, 324, 452, 427 & 308 r/w 149 of I.P.C. are involved.
3. The allegation against the petitioners is that on
28.02.2010 at about 3.15 p.m the petitioners attacked the
defacto complainant for the reason that the defacto
complainant had questioned the accused persons regarding
their purchase of cigarette from a super market. As per the
allegation the defacto complainant was inflicted injuries
outside a shop room and there happened some damages to
the shop room.
4. I have heard learned counsel for the petitioners
and the learned Public Prosecutor.
B.A.No. 2300 of 2010
-:2:-
5. Having regard to the facts and circumstances
involved in the case, especially the gravity of the offences
involved and the allegations, I am not inclined to grant
anticipatory bail to the petitioners as the same will adversely
affect the investigation in the above crime which is now in
progress. Considering the grievous nature of the injuries
sustained by the victim and the weapons used to inflict such
injuries, it is not proper for this Court to grant anticipatory
bail in favour of the petitioners at this stage.
In the result, I find no reason to grant anticipatory bail
to the petitioners by exercising the extra ordinary
jurisdiction of this Court under Section 438 of Cr.P.C.
Therefore, there is no merit in this petition and accordingly,
the same is dismissed.
V.K.MOHANAN
JUDGE
rtr/