High Court Kerala High Court

Nahas @ Shibu vs State Of Kerala on 18 September, 2007

Kerala High Court
Nahas @ Shibu vs State Of Kerala on 18 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5585 of 2007()


1. NAHAS @ SHIBU, S/O.HASSANKUTTY,
                      ...  Petitioner
2. HAKKIMSHA, S/O.SALI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATION HOUSE OFFICER, ADOOR.

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :18/09/2007

 O R D E R
                            R.BASANT, J
                   = = = = = = = = = = = = =
                 B.A.Nos.5585,5591,5593,5594,
                         5595,5596,5597
                          & 5602 of 2007
                 = = = = = = = = = = = = = =

            Dated this the 18th day of September, 2007

                               ORDER

These applications are for regular bail. The petitioners had

allegedly committed offences punishable, inter alia, under Section

379 and 392 IPC. The petitioners were arrested on 19.08.07. The

crux of the allegations against the petitioners in these crimes is that

traveling on their motor cycle they used to attack the victims and

commit theft/robbery of articles in the possession of such victims.

The petitioners were arrested on 19.8.07 in one crime. In the

course of interrogation, after arrest, confession statement was

made. The involvement of the petitioners in other crimes (some

not registered and some registered later on the basis of the

confession statement) was revealed. Investigation in these crimes

are in progress.

2. The learned counsel for the petitioners submits that the

petitioners are absolutely innocent. After their arrest on 19.08.07,

false cases have been initiated against the petitioners.

3. The learned Public Prosecutor opposes the applications.

B.A.No.5585 of 2007 2

The learned Public Prosecutor submits that the Investigators have

not received sufficent time to complete the investigation in all these

crimes. Considering the number of crimes registered against the

petitioners, some further time may be granted, it is prayed.

4. I find merit in the opposition by the learned Public

Prosecutor . Investigators in a serious crime like this are certainly

entitled to further time to complete the investigation. It would be

unnecessary and improper to direct the release of the petitioners on

bail at this early stage.

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

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

this court or the Sessions court for bail again at later stages of the

investigation not, at any rate, prior to 3.10.2007. The Investigators

shall, in the meantime, make every endeavour to complete the

investigation.

(R.BASANT, JUDGE)
sj