High Court Kerala High Court

Suresh vs State Of Kerala on 10 July, 2009

Kerala High Court
Suresh vs State Of Kerala on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3750 of 2009()


1. SURESH, S/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

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

 Dated :10/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                      -------------------------------
                          B.A.No.3750 of 2009
                     ---------------------------------
                 Dated this the 10th day of July, 2009


                                 ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is accused No.4 in Crime No.606 of

2009 of Thiruvalla Police Station.

2. The offences alleged against the petitioner are under

Sections 395, 365 and 342 of the Indian Penal Code.

3. I have gone through the case diary.

4. It is submitted by the learned public prosecutor that the

investigation is at the initial stage. There are about 15 accused

persons involved in the case. Only the petitioner was arrested. The

other accused persons are to be arrested. It is submitted that if the

petitioner is released on bail at this stage, it would seriously affect the

proper investigation of the case.

5. Taking into account the facts and circumstances of the

case, the nature and gravity of the offence, the stage of investigation

and the fact that the other accused persons could not be arrested so

far, I am not inclined to grant bail to the petitioner at this stage.

The Bail Application is accordingly dismissed.

K.T.SANKARAN,
JUDGE
csl