High Court Kerala High Court

Unnikrishnan vs State Of Kerala on 19 January, 2009

Kerala High Court
Unnikrishnan vs State Of Kerala on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 311 of 2009()


1. UNNIKRISHNAN, S/O. KUNJIRAMAN,
                      ...  Petitioner
2. UDAYAN, AGED 26 YEARS

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :19/01/2009

 O R D E R
                         K. HEMA, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 311 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 19th day of January,2009

                           O R D E R

Petition for bail.

2. The alleged offences are under sections 323, 324, 506

(ii) read with section 34 IPC and under sections 7(b) read with

section 27(ii) of the Arms Act. According to prosecution,

petitioners (A1 and A2) in furtherance of common intention

assaulted de facto complainant using hands and also sword and

committed various offences on 8-12-2008.

3. Learned counsel for petitioners submitted that 1st

petitioner is getting married and his engagement is fixed on 21-

1-2009. The earlier anticipatory bail application filed by

petitioners was dismissed by this court and hence, petitioners

surrendered before the court on 12-1-2009 and they were

remanded to custody.

3. This petition is opposed. Learned Public Prosecutor

submitted that sword was used for the attack and de facto

complainant sustained incised wound also. The investigation is

on the initial stage.

BA 311/2009 -2-

4. On hearing both sides, I do not find it fit to grant bail at

this stage.

This petition is dismissed.

K.HEMA, JUDGE.

mn.