IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7176 of 2009()
1. SURESH, S/O.CHARLIS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/12/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.7176 of 2009
---------------------------------------------
Dated this the 8th day of December, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is accused No.1 in
Crime No.178 of 2009 of Pozhiyoor Police Station,
Thiruvananthapuram District.
2. The offences alleged against the petitioner are under
Sections 120B, 395 and 412 of the Indian Penal Code and
Sections 20 & 27 of the Arms Act.
3. The prosecution case is that on 31.8.2009, while the
de facto complainant and his brother were riding on a motor bike
after closing the jewellery owned by the de facto complainant,
they were attacked by accused Nos.1 to 5 with dangerous
weapons. They were severely injured by the accused persons
and the gold ornaments weighing 4.5 kgms. were taken away by
the accused.
4. The petitioner was arrested on 17.9.2009 and he was
remanded to judicial custody.
5. The Bail Application is vehemently opposed by the
BA No.7176/2009 2
learned Public Prosecutor. It is submitted that the petitioner is
the king-pin of the crime. All the accused persons have not been
arrested. Recovery of the gold is not made in full. If the
petitioner is released on bail, it would adversely affect the
proper investigation of the case.
6. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence and the allegations
levelled against the petitioner, I am of the view that the
petitioner is not entitled to be released on bail at this stage. If
he is released on bail, it would adversely affect the smooth and
proper investigation of the case. The objections raised by the
learned Public Prosecutor are just and reasonable.
For the aforesaid reasons, the Bail Application is dismissed.
K.T.SANKARAN,
JUDGE
csl