IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6615 of 2007()
1. JOY @ VEERAPPAN JOY, S/O. JOHNY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :31/10/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
B.A. No.6615 OF 2007
-------------------------------------------------
Dated this the 31st day of October, 2007
ORDER
Application for regular bail. The petitioner faces
allegations under Sec.395 of the IPC. The alleged incident
took place on 3/10/06. The informant is the driver of a
K.S.R.T.C. bus plying from Bangalore to Kozhikode. En route
the miscreants came in a Scorpio car and obstructed the
further progress of the bus. A passenger, who was carrying a
lot of cash along with him – he is allegedly a hawala transactor,
was pulled out of the bus and he was robbed of the money that
he was carrying. A crime was promptly registered.
Investigation is in progress. The petitioner was arrested in
another similar crime and later his arrest was recorded in this
crime. The petitioner continues in custody in this crime from
4/9/07. The learned counsel for the petitioner prays that the
B.A. No.6615 OF 2007 -: 2 :-
petitioner may now be enlarged on bail.
2. The learned Public Prosecutor stoutly opposes the
application. The investigation is not complete. The co-accused
have not been apprehended. The petitioner may not be enlarged
on bail at this stage, prays the learned Public Prosecutor.
3. Having considered all the relevant inputs, I find merit in
the opposition by the learned Public Prosecutor. I agree with the
learned Public Prosecutor that in a serious crime like this, the
Investigators are entitled for reasonable further time to complete
the investigation after the arrest of the accused.
4. This petition is, in these circumstances, dismissed.
However, I may hasten to observe that the petitioner shall be at
liberty to move this Court or the courts below for bail again at a
later stage of the investigation – not, at any rate, prior to
14/11/07.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge