High Court Kerala High Court

Baiju @ Kunjukuttappan vs State Of Kerala on 14 January, 2009

Kerala High Court
Baiju @ Kunjukuttappan vs State Of Kerala on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7596 of 2008()


1. BAIJU @ KUNJUKUTTAPPAN, S/O.KUTTAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/01/2009

 O R D E R
                                   K.HEMA, J.
                        -------------------------------------------
                              B.A.No.7596 of 2008
                        ------------------------------------------
                  Dated, this the 14th day of January, 2009

                                   ORDER

Petition for bail.

2. Alleged offences are under Sections 143, 147, 148, 324,

307 and 302 read with Section 149 of the Indian Penal Code and Section

27 of the Arms Act and also under Section 3 of the Explosive Substances

Act. According to the prosecution, the petitioner (A7) along with others

formed themselves into an unlawful assembly and committed murder of

deceased Ainus Antony and also attempted to attack other persons by

cutting with swords and also hurling explosive substances like country

bombs and deliberately caused the death of deceased Ainus Antony and

caused grievous hurt to others.

3. Petitioner is 7th accused. Learned counsel for the

petitioner submitted that the condition of the petitioner’s mother is very

serious. Petitioner is on bail in all other cases. He has produced medical

records relating to his mother as Annexures C and D and prays that bail

may be granted to the petitioner.

4. This petition is strongly opposed. The learned Public

Prosecutor submitted that the petitioner is involved in other cases. The

learned Sessions Judge has found that the petitioner is involved in ten

criminal cases involving offence under Sections 307, 394, 399, 395, etc. of

B.A.No.7596 of 2008
2

the Indian Penal Code and hence, if bail is granted, petitioner is likely to

abscond and he may not be available for trial. It was also pointed out that

the petitioner was granted bail once and he jumped the bail. It is also

submitted that the petitioner is convicted in a case involving offence under

Section 307 of the Indian Penal Code.

4. On hearing both sides and on going through the order of

the learned Sessions Judge, I fully agree that if petitioner is granted bail

he may not be available for trial. If the petitioner desires to meet his ailing

mother, he may seek permission from the court concerned. Annexure D

medical certificate shows that the mother of the petitioner was admitted in

Holy Family Hospital for “Hypertension” with “Bronchial asthma” and

she was discharged on 25.11.2008.

Petition is dismissed.

K.HEMA, JUDGE
vns