High Court Kerala High Court

K.Rasheed vs State Of Kerala on 21 August, 2007

Kerala High Court
K.Rasheed vs State Of Kerala on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5072 of 2007()


1. K.RASHEED, S/O.HAMSA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/08/2007

 O R D E R
                                 R.BASANT, J.
                              ----------------------
                           B.A.No.5072 of 2007
                        ----------------------------------------
                 Dated this the 21st day of August 2007

                                   O R D E R

Application for regular bail. The petitioner faces allegations

inter alia under Section 397 I.P.C. The victim/injured has suffered a

grievous hurt/fracture. The alleged incident took place on 4/7/2007.

The petitioner was arrested and continues in custody from 672007.

2. I have adverted to facts in detail in the earlier order dated

30/7/2007 in B.A.No.4611/07. This order is to be read in continuation

of the said order. I am not hence adverting to facts in detail.

Considering the gravity of the offences and the stage of investigation,

I find merit in the opposition by the learned Public Prosecutor. I am

satisfied that in a serious crime like this, the police is certainly

entitled to reasonable further time to complete the investigation. It is

too early to consider the release of the petitioner on bail.

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

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

court or the Sessions 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.5046/07    2

B.A.No.5046/07    3

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007