IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4718 of 2009()
1. ERANHIKENDAVIDA RAJU @ RAJESH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.V.BINOY RAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :21/08/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 4718 of 2009
------------------------------------
Dated this the 21st day of August, 2009
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is accused No.3 in
Crime No.544/2008 of Panoor Police Station.
2. The offences alleged against the petitioner are under
Sections 143, 147, 148, 341, 326 and 307 read with Section 149
of the Indian Penal Code.
3. The date of incident was on 30/12/2008. The petitioner
could be arrested only on 10/7/2009. The wound certificate in
respect of the injured in the case would disclose that he had
sustained ten incised wounds and fracture and another injury
which resulted “near amputation of the left leg”. It is submitted
by the learned Public Prosecutor that left leg of the victim was
amputated. The investigation is not completed and all the other
accused persons have not been arrested.
4. It is submitted by the learned Public Prosecutor that if
the petitioner is released on bail at this stage, it would seriously
affect the proper investigation of the case. It is also pointed out
B.A. No. 4718/2009
Page numbers
that the area within the panoor Police Station limits is a sensitive
area. The crimes on account of political rivalry are on the high
side in the jurisdiction of Panoor Police Station, according to the
learned Public Prosecutor.
5. Taking into account the facts and circumstances of the
case, I do not think that it is proper to release the petitioner on
bail at this stage.
The Bail Application is accordingly dismissed.
K.T. SANKARAN, JUDGE
scm