IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2640 of 2009()
1. SALIM, AGED 40 YEARS,
... Petitioner
2. BASHEER @ KUNJUMON, AGED 38 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.MOHANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/06/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------
B.A.No.2640 of 2009
--------------------------------
Dated this the 4th day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioners are accused Nos.1
and 2 in Crime No.304 of 2009 of Kayamkulam Police Station.
2. The offences alleged against the petitioners are under
Sections 323, 324 and 326 read with Section 34 of the Indian Penal
Code.
3. I have perused the case diary. The defacto complainant has
sustained serious injuries including fracture. Taking into account the
facts and circumstances of the case, the nature of the offence, the
injury sustained and the stage of investigation, I do not think that it is
proper to grant anticipatory bail to the petitioner. If anticipatory bail is
granted, it would affect the smooth investigation of the case.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl