High Court Kerala High Court

Biju @Kannady Biju vs State Of Kerala on 20 April, 2010

Kerala High Court
Biju @Kannady Biju vs State Of Kerala on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2315 of 2010()


1. BIJU @KANNADY BIJU,S/O.BABU,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :20/04/2010

 O R D E R
                     V.K. MOHANAN, J.
           ----------------------------------------
         Bail Application No.2315 of 2010
           -----------------------------------------
       Dated this the 20th day of April, 2010

                        O R D E R

This is an application for regular bail filed by

the petitioner, who is 2nd accused in Crime No. 529 of

2009 of Ettumanoor Police Station, in which offences

punishable under Section 380 r/w Section 34 of I.P.C.

is involved.

2. The allegation against the petitioner is that

the petitioner along with the co-accused committed

theft of Maruti Car KL-5X 3292 on the midnight of

17.9.2009 which was parked in the car porch of the

defacto complainant and thereby committed the above

offence.

3. I have heard learned counsel for the

petitioner and also the learned Public Prosecutor.

4. The petitioner is arrested only on 23.3.2010.

The investigation in this case is in progress.

Considering the nature of the offences involved in the

B.A No.2315 of 2010
2

case, I am not inclined to grant bail to the petitioner

at this stage, especially since the release of the

petitioner at this stage is likely to affect the

investigation adversely and there is no guarantee that

he will not influence the witnesses and interfere with

the investigation.

In the result, there is no merit in the petition for

bail and accordingly, the same is dismissed.

V.K.MOHANAN,
JUDGE

ma

B.A No.2315 of 2010
3

B.A No.2315 of 2010
4

B.A No.2315 of 2010
5

B.A No.2315 of 2010
6