High Court Kerala High Court

Gopi Pillai vs State Of Kerala on 17 June, 2008

Kerala High Court
Gopi Pillai vs State Of Kerala on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3635 of 2008(G)


1. GOPI PILLAI, AGED 63, S/O.GOPALA PILLAI,
                      ...  Petitioner

                        Vs



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

2. FOREST RANGE OFFICER, PALODE.

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                         B.A.No.3635 of 2008
                  -----------------------------------------

               Dated this the 17th day of June, 2008

                               O R D E R

This petition is for anticipatory bail.

2. A crime is registered under Sections 9, 39, 51 of the Wild

Life Protection Act against the petitioner and another, on the

allegation that they have hunted Wild Pig and shared the meat. The

meat was seized from the property of the second accused.

3. Learned counsel for petitioner submitted that the seizure

mahazar does not even mention the name of the petitioner. As per

the seizure mahazar, some meat was seized from the property of

one Reji Thomas, who is the second accused in the crime. But, when

the forest officials went to the accused’s house, he was not available

there. Later, the petitioner is also made an accused in the crime

without any basis, it is submitted. The petitioner is only a neighbour

of said Reji Thomas.

4. Learned counsel for petitioner also submitted that the Wild

Pig does not come under the Schedule and hence offence under

Section 9 is not attracted. Only Wild Andaman Pig comes under

Schedule-I, it is submitted.

BA.3635/08 2

5. This petition is opposed. Learned Public Prosecutor

submitted that three accused have committed offence together and

petitioner is the first accused. He was engaged in hunting along

with other two accused and they have shared the meat also. A

portion of the meat was recovered from the property of the second

accused under a mahazar. It is submitted that the third accused

could not be so far arrested. It is also submitted that Wild Pig is

also a wild animal coming in Schedule II as item No.19 and hunting

of the said animal is also prohibited under Section 9 of the Act.

6. On hearing both sides, I am satisfied of the prima facie

involvement of the petitioner in the offences and this is not a fit

case to grant anticipatory bail especially since the co-accused is yet

to be arrested.

This petition is dismissed.

K.HEMA, JUDGE

vgs.