High Court Kerala High Court

Amjath @ Hamjath Shameena vs The Sub Inspector Of Police on 15 April, 2009

Kerala High Court
Amjath @ Hamjath Shameena vs The Sub Inspector Of Police on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1993 of 2009()


1. AMJATH @ HAMJATH SHAMEENA,
                      ...  Petitioner
2. MUHAMMED SHUHAIB S/O. ABDUL KHADER,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :15/04/2009

 O R D E R
                                  P. BHAVADASAN, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                B.A. No. 1993 of 2009
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 15th day of April, 2009.

                                            ORDER

Petition for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148, 341, 323,

324, 308 read with Section 149 IPC. According to prosecution, petitioners

formed themselves into an unlawful assembly along with other accused

and attacked de facto complainant due to political rivalry and inflicted

various injuries. Iron rod and sticks were used for the offence.

3. Learned counsel for petitioners submitted that offence under

Section 308 IPC is included only to harass petitioners. De facto

complainant has not sustained any serious injury. He is an S.F.I worker

and petitioners are implicated only because of political rivalry.

4. This petition is opposed. Learned Public Prosecutor submitted

that this is not a fit case to grant anticipatory bail. Weapons used for the

offence are to be recovered. Petitioners are accused 3 and 4 and they are

required for interrogation.

5. On hearing both sides, I am satisfied that this is not a fit case to grant

anticipatory bail, considering the serious nature of allegations made.

Petitioners are bound to surrender and co-operate with the investigation

and make themselves available for interrogation. However, it is made

BA 1993/2009

clear that for the purpose of bail, offence under Section 308 IPC will be

treated as excluded, considering the nature of injury sustained. Hence, the

following order is passed:-

1. Petitioners are directed to surrender before the investigating

officer without any delay and co-operate with the investigation. Whether

they surrender or not, police is at liberty to arrest them and proceed in

accordance with law.

2. No further application for anticipatory bail by petitioners in this

crime will be entertained by this court, since on the facts in this case, this

court ordered that this is not a fit case to grant anticipatory bail and any

order to the contrary in any subsequent anticipatory bail application will

amount to review, which is impermissible in law.

The petition is dismissed.

P BHAVADASAN,
JUDGE

lgk