High Court Kerala High Court

Udayakumar vs State Of Kerala on 7 August, 2009

Kerala High Court
Udayakumar vs State Of Kerala on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4291 of 2009()


1. UDAYAKUMAR, AGED 28 YEARS,
                      ...  Petitioner
2. SUDHEESH KUMAR, AGED 29 YEARS

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :07/08/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 4291 OF 2009
             ------------------------------------------------------
                  Dated this the 7th August, 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 5 in Crime No.274 of 2009 of Kattakkada Police Station.

2. The offences alleged against the petitioners B

Bare under Sections 143, 147, 148, 149, 447 and 308 of the Indian

Penal Code.

3. I have gone through the case diary. The wound certificate

shows that the de facto complainant had sustained a cut injury on

the left parietal region of the scalp, 7 – 8 cm in length and having a

depth of 1.5 cm. The prosecution case is that the accused persons

formed themselves into an unlawful assembly, trespassed into the

house of the de facto complainant and attacked him with a chopper.

The first accused was arrested and he was in judicial custody.

4. Taking into account the facts and circumstances of the

B.A. NO. 4291 OF 2009

:: 2 ::

case, the nature of the offence, the injury sustained and the

allegations levelled against the petitioners, I am of the view that the

petitioners are not entitled to the discretionary relief under Section

438 of the Code of Criminal Procedure.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/