High Court Kerala High Court

Aneesh vs State Of Kerala Represented By on 29 June, 2009

Kerala High Court
Aneesh vs State Of Kerala Represented By on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3404 of 2009()


1. ANEESH, AGED 23 YEARS,
                      ...  Petitioner
2. RETHEESH, AGED 21 YEARS,
3. VINU, AGED 22 YEARS,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.B.MOHANDAS

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/06/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 3404 of 2009
                 ------------------------------------
               Dated this the 29th day of June, 2009

                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos.1, 2 and 5 in Crime No.346/2009 of Wadakkancherry Police

Station, Thrissur.

2. The offences alleged against the petitioners are under

Sections 143, 145, 147, 148, 323, 324 and 326 read with

Section 149 of the Indian Penal Code.

3. I have gone through the case diary. The wound

certificate would disclose that the defacto complainant had

sustained fracture of nasal bone.

4. Taking into account the facts and circumstances of the

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

circumstances, I do not think this is a fit case where the

petitioners are entitled to the discretionary relief under Section

438 of the Code of Criminal Procedure.

The Bail application is accordingly dismissed.

K.T. SANKARAN, JUDGE

scm