IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2863 of 2008()
1. YASHIQ, S/O.ABDUL KAREEM
... Petitioner
Vs
1. S.I. OF POLICE
... Respondent
For Petitioner :SMT.MEREENA JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/05/2008
O R D E R
K.P.BALACHANDRAN,J.
-----------------------------------------
B.A.NO.2863 OF 2008
-----------------------------------------------------
DATED THIS THE 6TH DAY OF MAY, 2008
O R D E R
No representation for the petitioner. Perused the
records
2. Petitioner is the sole accused in Crime No.2/93 of
Thrikkakara Police Station registered for an offence under Section
379 of the Indian Penal Code. The case was pending on the file
of the Judicial First Class Magistrate’s Court-I, Aluva as
C.C.No.493/94 and as the petitioner absconded, the case was
transferred to the register of long pending cases as L.P.No.29/99.
It is much later on 15.3.2008 that the petitioner could be
apprehended.
3. This is not fit case for grant of bail, as a case of 1993
is kept pending for such a long time solely for reason of the fact
that the petitioner was absconding.
4. In the result, I dismiss this application for bail.
K.P.BALACHANDRAN, JUDGE.
dsn