IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6962 of 2006()
1. SEBASTIAN @ ROBAN, AGED 26,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.JAISON JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/11/2006
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
B.A. NO. 6962 of 2006
* * * * * * * * * * * * * * * * * *
Dated, this the 28th day of November 2006
ORDER
In this petition filed under Sec. 439 Cr.P.C., the petitioner who is
the 9th accused in Crime No. 575/06 of Chengamanadu Police Station
for offences punishable under Secs. 395, 412 and 120 B of I.P.C,
seeks bail.
2. The learned Director General of Prosecutions opposed the
application.
3. The occurrence took place in broad day light at 3 p.m. on 9-
10-2006. When the de facto complainant was proceeding to
Nedumbassery Airport in a Palio Car, his car was intercepted by
another Car in which the accused were travelling. This happened on
the Airport road at Athani. After dragging out the 4 inmates including
the de facto complainant, the assailants robbed them off 14.484
kgms. of gold meant for export. This was a pre-planned operation.
Accused Nos. 13,15 and 16 are yet to be apprehended and major part
of the gold is yet to be seized by the police. If at this stage of
investigation, the petitioner is released on bail, he will definitely
intimidate the prosecution witnesses, get in touch with the absconding
B.A. No. 6962 of 2006 -:2:-
accused and hamper with the smooth investigation of the case which
includes recovery of the balance quantity of the gold. I am not
inclined to grant bail to the petitioner.
This bail application is accordingly, dismissed.
V. RAMKUMAR,
(JUDGE)
ani.