High Court Kerala High Court

Ali.T.P. vs State Of Kerala on 16 April, 2010

Kerala High Court
Ali.T.P. vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2167 of 2010()


1. ALI.T.P., S/O.AHMMEDKOYA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                    V.K. MOHANAN, J.
             ----------------------------------------
           Bail Application No.2167 of 2010
             -----------------------------------------
          Dated this the 16th 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 petitioner apprehends arrest connected with

Crime No. 47/2010 of Kunnamangalam Police Station in

which offences punishable under Sections 353, 332 and

308 of I.P.C. and Section 20 of the Kerala Protection of

River Banks & Restriction on Removal of Sand Act are

involved.

3. The allegation against the petitioner is that on

20.2.2010 at 8.15 hours, when the accused was

transporting sand from the premises of Pullavoor M.I.T.

Pump House without having any permit in jeep bearing

registration No.KEV 9065, the defacto complainant and

party stopped the jeep and started to examine the

documents of the jeep and while so, the accused drove

the jeep in a rash and negligent manner so as to endanger

Bail Application No.2167 of 2010 2

human life and thus prevented the defacto complainant

from doing his official duty and also caused injury to a

police officer and in the meantime as the defacto

complainant and party have given way to the jeep by

suddenly jumping from the road, they escaped from death

and thus the accused has committed the above offences.

4. I have heard learned counsel for the petitioner

and the learned Public Prosecutor.

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 petitioner as the same will adversely

affect the investigation in the above crime which is now in

progress. It is also relevant to note the grievous nature of

the injuries sustained by the victim and the weapons used

to inflict such injuries which are also relevant facts which

persuade this Court to decline anticipatory bail in favour of

the petitioner.

In the result, I find no reason to grant

Bail Application No.2167 of 2010 3

anticipatory bail to the petitioner 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

mns/