High Court Kerala High Court

Renjith.R. vs State Of Kerala on 20 January, 2010

Kerala High Court
Renjith.R. vs State Of Kerala on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7766 of 2009()


1. RENJITH.R., AGED 23 YEARS,
                      ...  Petitioner
2. SREEKUMAR.T., AGED 24 YEARS,
3. JAYASHANKAR.K.P., AGED 24 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :20/01/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                       B.A.No.7766 of 2009
                  ---------------------------------------------
              Dated this the 20th day of January, 2010


                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.3, 5 and 6 in Crime No.741 of 2009 of Nemom

Police Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 324, 326 and 120B read with Section

149 of the Indian Penal Code and Section 27 of the Arms Act.

3. The prosecution case is that on 26.9.2009, at 9.15

P.M., the de facto complainant, while riding on a motor bike

along with another person, was stopped by two persons. They

spilled chilly powder in the eyes of the de facto complainant and

his friend. One Giri, who is known to the de facto complainant,

and seven other persons attacked the de facto complainant and

his friend. The de facto complainant sustained grievous injuries

including two fractures. It is alleged that the de facto

complainant was working in a Pharmacy of one Dr.Ajith. Later,

the de fato complainant left the service of Dr.Ajith and joined as

BA No.7766/2009 2

Manager in another Pharmacy. According to the prosecution,

Giri and his associates were hired by Dr.Ajith, and the de facto

complainant was attacked and injuries was caused to him as

requested by Dr.Ajith.

4. The facts and circumstances, prima facie, shows that

this is a case where a goonda gang was engaged by a person to

attack the de facto complainant.

5. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence, the injuries sustained

and the allegations made against the petitioners, I do not think

that this is a fit case where anticipatory bail can be granted to

the petitioners. Custodial interrogation of the petitioners may be

required during investigation. If anticipatory bail is granted to

the petitioners, it would adversely affect the proper investigation

of the case.

For the aforesaid reasons, the Bail Application is dismissed.

K.T.SANKARAN,
JUDGE
csl