High Court Kerala High Court

Manse Kumar Rai vs State Of Kerala on 14 August, 2007

Kerala High Court
Manse Kumar Rai vs State Of Kerala on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4946 of 2007()


1. MANSE KUMAR RAI, S/O. ASERBHI RAJ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :14/08/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                        B.A.No.4946 of 2007
                    ----------------------------------------
             Dated this the 14th day of August 2007

                               O R D E R

Application for regular bail. The petitioner is the sole

accused shown in the F.I.R. The crux of the allegations is that

certain blank forms were stolen from the motor vehicles

authorities in West Bengal. On coming to know the theft, they

intimated all check posts in the country about the possibility of

misuse of such blank stolen forms. The check posts in the State

were also alerted. While so, a vehicle driven by the petitioner

herein came to the check post at Parassala with 5 Santro cars in

the container. Verification of the documents led the authorities

to the conclusion that the blank forms stolen were being

misutilised for transport of those cars. The petitioner was

detained. He was interrogated. He was arrested and continues

in custody from 2/8/2007.

2. The learned counsel for the petitioner submits that

the petitioner is absolutely innocent. He has nothing to do with

the theft or the alleged forgeries. He has been discharging his

duties only as a driver. He had no inkling that the forms handed

over to him were stolen or misutilised by anyone. In these

circumstances, the petitioner may be enlarged on bail by now,

B.A.No.4946/07 2

submits the learned counsel for the petitioner. The learned

Public Prosecutor opposes the application. The learned Public

Prosecutor submits that in a serious crime like this, the

investigating officer may be given reasonable further time to

further proceed on the clues provided by the arrested accused

on interrogation. The information furnished by him will have to

be cross-checked. The investigators had hardly received about

ten days time to complete the investigation. Investigating

officers must be given further time to work the clues provided by

the petitioner to complete the investigation. I am certainly not

satisfied that the petitioner deserves to be enlarged on bail at

this early stage of investigation.

3. In the result, this petition is dismissed. However, I

may hasten to observe that the petitioners shall be at liberty to

move this court or the courts below for bail again at later stages

of the investigation not, at any rate, prior to 25/08/2007. The

investigating officer shall, in the meantime, make every

endeavour to complete the investigation.



                                             (R.BASANT, JUDGE)
jsr

            // True Copy//      PA to Judge

B.A.No.4946/07    3

B.A.No.4946/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007