IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 706 of 2007()
1. BIJU @ ACID BIJU, AGED 30,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.RAJESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NOS. 706/07, 713/07 AND 726/07
- - - - - - - - - ---------------------------------------- - - - - - -
DATED THIS THE 13TH DAY OF FEBRUARY, 2007
O R D E R
The common petitioner in these applications for regular bail
is the common first accused in Crime No.394/06 of
Kothamangalam Police Station for offences punishable under
sections 457, 380 and 414 read with section 34 IPC, Crime
No.544/06 of Kothamangalam Police Station for offences
punishable under sections 457, 380 and 414 read with section 34
IPC and Crime No.20/06 of Kottappady Police Station for offences
punishable under sections 457, 461, 380 and 414 read with
section 34 IPC. The petitioner was arrested on 27.11.2006 in
Crime No.544/06. His formal arrest was recorded on 1.12.2006
in the other cases.
2. Learned Public Prosecutor opposed the applications
submitting, inter alia, that the petitioner is an accused in two
other crimes registered by the Kottiyangadi Police for similar
offences.
3. The facts of these cases would reveal that the
petitioner has been committing house breaking during night and
B.A.NOS.706/07, 713/07 & 726/07
Page numbers
theft of gold ornaments kept in such residential houses. He has
also been convicted for similar offences in another case. Having
regard to the facts and circumstances of the case and the
antecedents of the petitioner, if he is released on bail, he will
definitely flee from justice and will not be available for trial in any
of the cases before court. I, therefore, do not find any good
reason to grant bail to the petitioner.
These petitions are accordingly dismissed.
V.RAMKUMAR, JUDGE
dsn