IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1949 of 2007()
1. RIYAS,S/O MUHAMMADALI, PARACKAL HOUSE,
... Petitioner
2. FASIZ M., S/O.ABDULLA,
3. FAYIZ V.P., S/O.MUHAMMED,
4. AMEEN, S/O.MUHAMMADALI,
5. ANEESH, S/O.ABUBACKER,
6. LIJU C.K., S/O.NADI,
7. SALAM P., S/O.ABDUL RAHIMAN,
8. RAJESH, THITTAYIL HOUSE,
9. NAZAR K.K., S/O.MAYIN,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1949/2007
-----------------------------
Dated this 30th day of March, 2007
O R D E R
The petitioners, who are accused Nos. 1 to 9 in Crime
No.79/2007 of Pandikkad Police Station for offences punishable
under Sections 143, 147, 148, 324 and 326 IPC read with
Section 149 IPC, seek anticipatory bail.
2. The learned Public Prosecutor opposed the
application.
3. The occurrence took place at about 6.30 p.m on
19.3.2007, pursuant to a football match in which the defacto
complainant, who was the mediator in the quarrel which took
place on the previous day, was assaulted with iron rod, pipe,
cycle chain etc., resulting in his sustaining injuries including
fracture of his leg.
4. Anticipatory bail cannot be granted in a case of this
nature. There is no reason why the petitioners should not
surrender before the Magistrate concerned and seek regular
bail. Accordingly if the petitioners surrender before the
B.A.1949/2007
2
Magistrate and file applications for regular bail within two
weeks from today, the same shall be considered and disposed of
preferably on the same day on which the applications are filed.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs