High Court Kerala High Court

K.T.Lijesh @ Bobby vs State Of Kerala on 9 February, 2010

Kerala High Court
K.T.Lijesh @ Bobby vs State Of Kerala on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7881 of 2009()


1. K.T.LIJESH @ BOBBY,
                      ...  Petitioner
2. C.H.AFSAL, S/O. MOOSA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.H.O., KANNUR TOWN POLICE STATION,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/02/2010

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                      B.A.No.7881 of 2009
                 ---------------------------------------------
            Dated this the 9th day of February, 2010


                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.2 and 1 respectively in Crime No.208 of 2009 of

Kannur Town Police Station.

2. The offences alleged against the petitioners are under

Sections 332, 323 and 427 read with Section 34 of the Indian

Penal Code.

3. The prosecution case is that on 2.5.2009, while the

de facto complainant, the driver of a KSRTC bus, was attempting

to take the bus on the reverse direction, the accused persons

abused the driver of the bus and attacked him. The conductor of

the bus was also abused and attacked. It is alleged that the

accused persons took away the switch key of the bus. It is also

alleged that the de facto complainant was prevented from

discharging his official duties. The further allegation is that the

accused persons were under the influence of alcohol and that

they are employees in a private bus.

BA No.7881/2009 2

4. The second petitioner produced a wound certificate

before the learned Sessions Judge to support the contention that

he sustained injury as a result of the hit by the KSRTC bus. The

learned Sessions Judge noticed that the de facto complainant in

the present case was admitted in the hospital and the FI

statement was recorded much earlier to the point of time of

which the second petitioner was allegedly admitted in the

hospital. Prima facie, this would show that the second petitioner

had attempted to create documents to escape from the

allegations levelled against him. For the aforesaid reasons and

also taking into account the facts and circumstances of the case,

I am of the view that the petitioners are not entitled to get the

discretionary relief under Section 438 of the Code of Criminal

Procedure.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl