IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6545 of 2009()
1. ANILKUMAR,S/O.MURALEEDHARAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/11/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6545 OF 2009
------------------------------------------------------
Dated this the 10th day of November,2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime No.1119
of 2009 of Karunagappally Police Station.
2. The offences alleged against the petitioner are under
Sections 294(b), 324, 326 and 307 of the Indian Penal Code.
3. The gist of the prosecution case is the following: On
24.10.2009 at about 8 PM, the accused persons attacked the de
facto complainant and stabbed him several times. Son of the de
facto complainant intervened. He was also stabbed. The son of the
de facto complainant sustained severe injuries. The neighbours
came to the scene. The allegation is that the accused stabbed those
four persons also. Thus, six persons sustained incised wounds on
account of the attack made by the petitioner. It is submitted that the
son of the de facto complainant is still undergoing treatment. The
B.A. NO. 6545 OF 2009
:: 2 ::
others were discharged. The accident register-cum-wound certificate
would disclose that all the victims have sustained incised wounds.
4. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the fact that six
persons sustained incised wounds on account of the attack made by
the petitioner, I am not inclined to grant bail to the petitioner at this
stage. The petitioner is a neighbour of the de facto complainant. If
he is released on bail, it would create tension in the area, as rightly
pointed out by the learned Public Prosecutor.
For the aforesaid reasons, the Bail Application is dismissed.
(K.T.SANKARAN)
Judge
ahz/