High Court Kerala High Court

Rajan @ Punchiri Rajan vs State Of Kerala on 23 July, 2009

Kerala High Court
Rajan @ Punchiri Rajan vs State Of Kerala on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4015 of 2009()


1. RAJAN @ PUNCHIRI RAJAN,AGED 47 YEARS,
                      ...  Petitioner
2. WILLIAM SILVA,AGED 51 YEARS,

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

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

 Dated :23/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                     --------------------------------
                          B.A.No.4015 of 2009
                     --------------------------------
                Dated this the 23rd day of July, 2009

                               ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioners are accused Nos.4 and 5 in

O.R.No.3 of 2009 of Kulathupuzha Forest Range.

2. The offences alleged against the petitioners are under

Sections 9 and 39 of the Wild Life Protection Act and Section 27(1)(e)

(iv) of the Kerala Forest Act.

3. The prosecution case is that from the reserve forest a

tusker was shot dead by some of the accused persons. The tusks were

sold by them to the fourth accused, who sold it to the fifth accused.

The petitioners were arrested on 12.6.2009 and they are in judicial

custody.

4. The petitioners filed Bail Application No.3665 of 2009 which

was dismissed by a detailed order dated 7th July 2009. Some of the

accused persons are yet to be arrested. There is no change of

circumstances except that a few days passed after the order dated 7th

July 2009. I am not inclined to grant bail to the petitioners at this

stage.

The Bail Application is accordingly dismissed.

K.T.SANKARAN, JUDGE
csl