High Court Kerala High Court

Nisanth A.C vs The State Of Kerala on 16 June, 2008

Kerala High Court
Nisanth A.C vs The State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3816 of 2008()


1. NISANTH A.C, S/O. CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :16/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------

                         B.A.No. 3816 of 2008

                  -----------------------------------------

               Dated this the 16th day of June, 2008

                               O R D E R

This petition is for anticipatory bail.

2. The alleged offences are under Sections 143, 147, 148,

341, 324, 326 and 307 read with 149 of the Indian Penal Code.

Petitioner is the fifth accused.

3. Learned counsel for petitioner submitted that the other

accused are granted bail by the learned Magistrate. The bail bond

was cancelled subsequently in violation of the conditions and they

were released on anticipatory bail by the Sessions Court later.

Though the petitioner moved the Sessions Court for anticipatory

bail, it was dismissed as per Annexure A2 order.

4. Learned Public Prosecutor submitted that the charge sheet

is already laid on 30.4.2008. The incident occurred as early as on

21.4.2006, about two years back. Petitioner was shown as

absconding since he was not available for arrest. Learned counsel

for petitioner submitted that actually he was not absconding.

5. On hearing both sides, I find that at the present stage of

the case, since the charge sheet has been filed, petitioner may

approach the lower court for appropriate relief. On the facts and

circumstances of the case, I am not inclined to grant anticipatory

bail to the petitioner at this stage.

This petition is dismissed.

K.HEMA, JUDGE

vgs.