High Court Kerala High Court

Jayan @ Apri vs The Sub Inspeector on 8 January, 2010

Kerala High Court
Jayan @ Apri vs The Sub Inspeector on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6685 of 2009()


1. JAYAN @ APRI,AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPEECTOR
                       ...       Respondent

2. STATE OF KERALA RERPESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/01/2010

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6685 of 2009
                  ------------------------------------
              Dated this the 8th day of January, 2010


                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is accused No.6

in Crime No.75/2009 of Pampa Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 149, 353 and 294(b) of the Indian Penal Code

and Section 3(1) of the P.D.P.P. Act.

3. The gist of the prosecution case is the following:

On 04.09.2009, the excise party was on patrol duty. They

found an Autorickshaw parked near a river. When they

approached the Autorickshaw, the person inside the autorickshaw

threw away bottles to the river. One excise guard caught hold of

one bottle. It contained illicit liquor. The Excise Party tried to

take possession of the vehicle. At that time, the persons inside

the Autorickshaw tried to escape and drove away the

Autorickshaw. The excise party took away the key of the

Autorickshaw. In spite of the fact that the key of the

B.A. No. 6685 of 2009 2

autorickshaw was taken, the accused could manage to drive

away the Autorickshaw and therefore, the excise party could not

take the Autorickshaw into custody. The excise party traced out

the whereabouts of the driver of the Autorickshaw. They got

information that it was one Sandeep. The excise party went to

the house of Sandeep. Sandeep was not available in the house.

While returning from the house of Sandeep, the accused persons

surrounded the excise party in three Autorickshaws, a van and

a car. They tried to forcibly take away the contraband involved

in the case. They demanded the excise party to return the key of

the Autorickshaw.

4. It is submitted by the learned Public Prosecutor that

accused Nos. 1, 2 and 11 were arrested. Anticipatory Bail was

granted by the Sessions Court to the accused Nos. 3, 4, 7, 9, 10,

13 and 14. Though the petitioner filed an application for

Anticipatory Bail before the Sessions Court, that application was

dismissed. It is submitted by the learned Public Prosecutor that

accused Nos. 6, 8 and 12 are yet to be arrested.

B.A. No. 6685 of 2009 3

5. Taking into account facts and circumstances of the case,

the nature of the offence and the allegations levelled against the

petitioner and the other accused, I am of the view that this is not

a fit case for granting anticipatory bail to the petitioner. That the

Sessions Court granted Anticipatory Bail to some of the accused

persons is not a ground to grant Anticipatory Bail to the

petitioner. I do not think that the petitioner is entitled to the

discretionary relief under Section 438 of the Code of Criminal

Procedure. If Anticipatory Bail is granted to the petitioner, it

would adversely affect the proper investigation of the case.

For the aforesaid reasons, the Bail Application is dismissed.

K.T. SANKARAN, JUDGE

ln