High Court Kerala High Court

K.P.Shamsudheen vs The Sub Inspector Of Police on 6 June, 2008

Kerala High Court
K.P.Shamsudheen vs The Sub Inspector Of Police on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3046 of 2008()


1. K.P.SHAMSUDHEEN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE,REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/06/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 3046 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 6th day of June, 2008

                                       O R D E R

Application for anticipatory bail.

2. According to the prosecution, the petitioner is the owner of the

motor vehicle, which was used by the other two accused for the purpose of

robbery, by snatching away gold chain. The petitioner is suspected in the

crime and the investigation is being conducted to the actual nature of his

involvement. Therefore, he has not been included as an accused in the array.

The incident occurred on 29-12-2007.

3. The application is opposed. The learned counsel for the petitioner

submitted that the petitioner is a porter and he has been using the motor

cycle at some point of time and he has no involvement in the offence. The

learned Public Prosecutor, on instructions, submitted that the petitioner is

also involved in the offence. Considering the nature of the offence and the

stage of investigation, I find it is not fit to grant anticipatory bail especially

since he is only a suspect and not an accused so far.

Hence, the application is dismissed.

K. HEMA,
JUDGE.

mn.