High Court Kerala High Court

Nishanth K.S.Aged 22 Years vs State Of Kerala on 11 November, 2008

Kerala High Court
Nishanth K.S.Aged 22 Years vs State Of Kerala on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6310 of 2008()


1. NISHANTH K.S.AGED 22 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :11/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 6310 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 11th day of November,2008

                                  O R D E R

Petition for anticipatory bail.

2. According to prosecution, 1st accused wanted de facto

complainant to give money for conducting his case. Since this

was refused, 1st accused called de facto complainant to come

over to a place and from there, 1st accused and six others

committed decoity. Gold chain and Rs.250/- were taken away

from de facto complainant

3. Learned counsel for petitioner submitted that

petitioner is absolutely innocent of the allegations made. He is

the 5th accused in the crime. His name was not mentioned in the

First Information Statement. De facto complainant and accused

are known to each other. There was some difference of opinion

between 1st accused and de facto complainant regarding money

transaction but all other allegations are denied.

4. This petition is opposed. Learned Public Prosecutor

submitted that crime was registered as early as on 20-3-2007.

Except accused 4 and 5, all other accused were arrested in this

case. Petitioner is 5th accused who was absconding for a very long

time and he has not co-operated with the investigation. There is

nothing on record to substantiate the assertions made on behalf

BA 6310/08 -2-

of petitioner. It is not a fit case to grant anticipatory bail, it is

submitted.

5. On hearing both sides, I am satisfied that in the nature

of allegations made, this is not a fit case to grant anticipatory

bail. Petitioner was not available for investigation for a long time.

Petitioner’s name is not mentioned in the First Information

Statement and he was described as a person identifiable by sight.

Hence, petitioner will be required for investigation and

identification. He ha not surrendered to law so far.

Therefore, petitioner is directed to surrender

before the Investigating Officer without any delay

and co-operate with the investigation. Whether he

surrenders or not, police is at liberty to arrest

petitioner at any time and proceed in accordance with

law.

With this direction, this petition is dismissed.

K.HEMA, JUDGE.

mn.