High Court Kerala High Court

Vijith.K. vs The Sub Inspector Of Police on 18 January, 2010

Kerala High Court
Vijith.K. vs The Sub Inspector Of Police on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5598 of 2009()


1. VIJITH.K., S/O.MADHAVASHETTY.K,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :18/01/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 5598 of 2009
                ------------------------------------
             Dated this the 18th day of January, 2010

                            O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is accused

No.5 in Crime No.641/2009 of Kasaragod Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 323, 324, 427 and 452 read with

Section 149 of the Indian Penal Code.

3. When the Bail Application came up for hearing on

10/11/2009, the following order was passed:

“After having heard the learned counsel for the

petitioner and the learned Public Prosecutor, I am of the

view that before disposing of the Bail Application, an

opportunity should be given to the petitioner to appear

before the investigation officer. Accordingly, there will

be a direction to the petitioner to appear before the

investigating officer at 9 A.M. on 18/11/2009 and

19/11/2009.

Post on 25/11/2009. The petitioner shall produce a

B.A. No. 5598/2009
2

copy of the order before the investigating officer.

It is submitted by the learned Pubic Prosecutor

that the petitioner will not be arrested until further

orders in connection with Crime No.641 of 2009 of

Kasaragod Police Station. ”

4. The learned Public Prosecutor submitted that the

petitioner has not complied with the direction contained in the

order dated 10/11/2009. It is also submitted that after

completing the investigation, charge sheet was filed in the case

on 30/11/2009.

5. Taking into account the fact that the petitioner has

not complied with the direction issued by this Court and also on

the ground that charge sheet was laid in the case, I am of the

view that the Bail Application is not liable to be granted.

Accordingly, the Bail Application is dismissed.

K.T. SANKARAN, JUDGE

scm