High Court Kerala High Court

Jineesh @ Jinappi vs State Of Kerala Represented By on 21 August, 2007

Kerala High Court
Jineesh @ Jinappi vs State Of Kerala Represented By on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5069 of 2007()


1. JINEESH @ JINAPPI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIV NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :21/08/2007

 O R D E R
                               R.BASANT, J.
                            ----------------------
                          B.A.No.5069 of 2007
                      ----------------------------------------
                Dated this the 21st day of August 2007

                                 O R D E R

Application for regular bail. Petitioner is the second accused.

He faces allegations inter alia under Section 395 I.P.C. The crux of

the allegations is that the petitioner is one of the three persons who

proceeded to the scene of the crime in furtherance of prior concert.

There, one of the three (not the petitioner) allegedly stopped the de

facto complainant who was proceeding on his motor cycle carrying

with him a large amount of cash and costly ornaments. The de facto

complainant was attacked and the gold ornaments and currency

which he was carrying were forcibly taken away by the said accused.

The petitioners, who were waiting in the motor cycle, allegedly sped

away from the scene of the crime when the actual miscreant returned

to the motor cycle. There is a further allegation that some of the

other co-accused had also reached the scene at the time of the crime.

The incident took place on 24/8/2006. The petitioner was arrested on

09/07/2007. It is the case of the prosecution that the petitioner has

subsequently been identified by the de facto complainant. The

petitioner continues in custody from 9/7/2007.

2. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent. He has no record of any criminal

antecedents. He has been unnecessarily brought on the array of

B.A.No.5069/07 2

accused. At any rate, the petitioner who has remained in custody

from 9/7/2007 does not now deserve to be in custody. He may be

enlarged on bail subject to appropriate conditions, prays the learned

counsel for the petitioner.

3. The learned Public Prosecutor opposes the application.

The learned Public Prosecutor submits that sufficient data has already

been collected to implicate the petitioner. Some of the co-accused

have not been apprehended so far at this early stage of investigation.

The petitioner is not entitled to be released on bail, urges the learned

Public Prosecutor. Case diary has been produced before me for my

perusal. Having considered the case diary, I find merit in the

opposition by the learned Public Prosecutor. I agree with the learned

Public Prosecutor that it is too early to consider the release of the

petitioner on bail.

4. In the result, this petition is dismissed. However, I may

hasten to observe that the petitioners shall be at liberty to move this

court for bail again at a later stage of the investigation not, at any

rate, prior to 04/09/2007. The investigating officer shall, in the

meantime, make every endeavour to complete the investigation.





                                               (R.BASANT, JUDGE)
jsr
                  // True Copy//       PA to Judge

B.A.No.5069/07    3

B.A.No.5069/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007