IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7160 of 2009()
1. MUHAMMED ASHARAF
... Petitioner
2. SHIHABUDHEEN, S/O. UNNALI
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/12/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 7160 of 2009
------------------------------------
Dated this the 17th day of December, 2009
O R D E R
Muhammed Asharaf and Shihabudheen, the petitioners
herein, apprehend arrest in Crime No.560/2009 of Feroke Police
Station, on an accusation of having committed an offence under
Section 379 of the Indian Penal Code. The learned counsel for the
petitioners raised a contention that Section 379 is not applicable
for an offence of removal of sand from the river, as a special
statute governs the offence.
2. The learned Public Prosecutor submitted that as of now,
the prosecution has not collected any materials to implicate the
petitioners in the case and therefore, there is no intention to arrest
them. This submission is recorded. It is also submitted by the
learned Public Prosecutor that if the investigating officer is of the
view that some materials are forthcoming indicating the complicity
of the petitioners, a notice will be issued to the petitioners. This
submission is also recorded.
B.A. No. 7160 of 2009 2
The Bail Application is closed in the aforesaid circumstances,
reserving the right of the petitioners to approach this court again
as and when occasion arises.
Hand over copy to both sides.
K.T. SANKARAN, JUDGE
ln