High Court Kerala High Court

Adarsh vs State Of Kerala on 16 November, 2009

Kerala High Court
Adarsh vs State Of Kerala on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6645 of 2009()


1. ADARSH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :16/11/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 6645 OF 2009
             ------------------------------------------------------
           Dated this the 16th day of November, 2009


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the third accused

in Crime No.509 of 2009 of Anchal Police Station.

2. The offences alleged against the petitioner and the other

accused are under Sections 323, 326 and 354 read with Section 34

of the Indian Penal Code.

3. The gist of the prosecution case is as follows: On

3.10.2009, the accused persons attacked the de facto complainant

with a stone, which resulted in the loss of his tooth. It is also alleged

that the accused persons manhandled the de facto complainant’s

daughter. It is alleged by the de facto complainant that his daughter

was being teased by the accused persons. The de facto

complainant questioned the same. The alleged incident took place

as a result of the earlier incident of the de facto complainant

questioning the accused.

B.A. NO. 6645 OF 2009

:: 2 ::

4. Taking into account the facts and circumstances of the

case, the nature of the offence, the injury sustained and the

allegations levelled against the petitioner, I do not think that this is a

fit case where anticipatory bail can be granted to the petitioner. The

petitioner is not entitled to the discretionary relief under Section 438

of the code of Criminal Procedure.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/