IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2894 of 2009()
1. SALIM THAYIL,AGED 54,S/O.GEORGE THAYIL
... Petitioner
2. THAMBI JACOB, AGED 50 YEARS,
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
2. SUB INSPECTOR OF POLICE,THIRUVALLA
For Petitioner :SRI.V.RAJENDRAN (PERUMBAVOOR)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 2894 OF 2009
------------------------------------------------------
Dated this the 3rd June, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioners are accused Nos.1 and 2 in Crime
No.420 of 2009 of Thiruvalla Police Station.
2. The offence alleged against the petitioners is under Section d
420 read with Section 34 of the Indian Penal Code.
3. The prosecution case is that the accused persons received
huge amounts from several persons offering job and good salary and
cheated them. Hundreds of complaints were filed against the accused
persons. The formal arrest of the petitioners were recorded on 12.5.2009,
they having been arrested on 22.4.2009 in connection with Crime No.235
of 2009 of Pala Police Station. Learned Public Prosecutor seriously
opposed the Bail Application. It is submitted that hundreds of persons
have made complaints against the accused persons alleging offence of
the similar nature. Crores of rupees were collected by the accused
persons from the public and the allegation is that they cheated those
persons who parted with money.
B.A. NO. 2894 OF 2009
:: 2 ::
4. Taking into account the facts and circumstances of the case, the
nature of the offence and the present stage of investigation, I am not
inclined to grant bail to the petitioners at this stage.
The Bail Application is accordingly dismissed.
(K.T.SANKARAN)
Judge
ahz/