High Court Kerala High Court

Alex J.Edakkattu vs The Deputy Superintendent Of … on 17 September, 2009

Kerala High Court
Alex J.Edakkattu vs The Deputy Superintendent Of … on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5273 of 2009()


1. ALEX J.EDAKKATTU, S/O.CHACKO,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/09/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.5273 of 2009
                 ---------------------------------------------
           Dated this the 17th day of September, 2009


                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is

accused No.6 in Crime No.315 of 2008 of Kanjirappally Police

Station.

2. The offences alleged against the petitioner are under

Sections 143, 145, 147 and 353 read with Section 149 of the

Indian Penal Code.

3. The prosecution case is that the accused persons

caused obstruction to the official duties of the survey officials as

well as the police, in the matter of survey sought to be made for

the purpose of construction of waste management disposal plant

near Vizhikkathodu junction at Kanjirappally. The petitioner is

an advocate by profession. The learned counsel for the

petitioner submitted that an action council was formed against

the construction of the waste management processing plant at

the place in question. The petitioner claims that he is the Chief

Patron of the action council. It is also submitted that W.P.(C)

BA No. 5273/2009 2

No.6663 of 2008 was filed by the office bearers of the action

council before the High Court challenging the decision to set up

the solid waste disposal plant at the place in question.

4. I have perused the judges papers in W.P.(C)No.6663

of 2008. It is seen that the Writ Petition was filed much earlier

to the date of incident in the present case. A Commissioner was

appointed in the proceedings. An interim order dated 10.4.2008

was passed to the effect that if the Panchayath wants to proceed

with the construction of the plant, the Panchayath shall obtain

prior permission of the court for starting the construction.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioner.

There will be a direction that in the event of the arrest of

the petitioner, the officer in charge of the police station shall

release him on bail on his executing bond for Rs.15,000/- with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

a) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

BA No. 5273/2009 3

b) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl