IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3400 of 2009()
1. SANTHOSH, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. Nos. 2939 & 3400 of 2009
-------------------------------------------
Dated this the 3rd day of July, 2009
O R D E R
These are applications for anticipatory bail under Section
438 of the Code of Criminal Procedure. Bail Application
No.2939/2009 is filed by the first accused, while the Bail
Application No.3400/2009 is filed by the second accused in
Crime No.609/2009 of Kottarakkara Police Station.
2. The offences alleged against the petitioners are
under Sections 143, 147, 148, 324 and 308 read with
Section 149 of the Indian Penal Code.
3. I have gone through the case diary. Several
persons were injured due to the commission of the alleged
offence. In the case of two of them, there are incised
wounds. The allegation is that the accused persons used
sword sticks, Iron pipes and wooden sticks for committing the
offence.
4. Taking into account the facts and circumstances of
the case, the nature and gravity of the offence and the
injuries sustained by the defacto complainant and others, I do
B.A. Nos. 2939 & 3400 /2009
Page numbers
not think that this is a fit case where the petitioners are
entitled to anticipatory bail under Section 438 of the Code of
Criminal Procedure.
These Bail Applications are accordingly dismissed.
K.T. SANKARAN, JUDGE
scm