High Court Kerala High Court

Safaruddin vs The State Of Kerala on 26 October, 2006

Kerala High Court
Safaruddin vs The State Of Kerala on 26 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6182 of 2006()


1. SAFARUDDIN, S/O.HAMSA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PROMY KAPRAKKATT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :26/10/2006

 O R D E R
                             J.M.JAMES, J.

                             -------------------

                             B.A. 6182/2006

                             --------------------

   DATED THIS THE 26TH DAY OF OCTOBER, 2006




                                   O R D E R

When the application came up for

consideration, the learned Public Prosecutor submitted

that the petitioner is accused in five other criminal cases

of similar nature. In this case, crime No.177/2006 of

Nallalam Police Station, the petitioner had tried to snatch

away the gold chain, worn by the defacto complainant,

while the defacto complainant was walking, and the

petitioner was on his motorbike. Therefore, he was

arrested on 7.9.2006. Hence this application.

2. In the above facts situation, I agree with the

arguments advanced by the learned Public Prosecutor that

the release of the petitioner would not be contusive for the

smooth progress of the investigation and for the safety of

the persons of the locality. Therefore, the prayer of the

petitioner, the first accused, is rejected.

The application is dismissed as above.






                                                    J.M.JAMES

mrcs                                                JUDGE


2