IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4456 of 2009()
1. SHAJU SREEDHARAN,
... Petitioner
2. KUMARAN, AGED 48 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.V.GEORGE(PUTHIYIDAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 4456 OF 2009
------------------------------------------------------
Dated this the 5th day of October, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioners are accused Nos.2
and 4 in Crime No.96 of 2009 of Kuttampuzha Police Station.
2. The offences alleged against the petitioners are under
Sections 294(b), 323, 325, 333 and 353 read with Section 34 of the
Indian Penal Code.
3. The prosecution case is that on 21.6.2009, the petitioners
and the other accused went to the Thattekkad Bird Sanctuary. The
Watchman did not permit the accused persons to consume alcohol
within the precincts of the Bird Sanctuary. Infuriated by this, the
petitioners attacked the Watchman. He sustained grievous injuries
including fracture.
4. The petitioners filed B.A.No.3971 of 2009 for anticipatory
bail. That application was dismissed by me by the order dated
B.A. NO. 4456 OF 2009
:: 2 ::
22.7.2009. This is the second application. There is no reason why
the petitioners should be permitted to file a second application for
the same relief.
The Bail Application lacks merits and it is accordingly
dismissed.
(K.T.SANKARAN)
Judge
ahz/