IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3635 of 2010()
1. ABDUL HAMEED @ AMMI @ ATTGOLI HAMEED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :17/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 3635 of 2010
------------------------------------
Dated this the 17th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Sections 394 of the Indian
Penal Code. According to prosecution, petitioner(A3) along with
three others committed robbery of 114 sovereigns of gold and
Rs.19,500/- from a private finance institution run by de facto
complainant on 16.01.2010.
3. Petitioner was arrested on 13.02.2010 and he is in
custody for the past 124 days. Petitioner is involved in eight
other cases and in all the cases bail is granted, it is submitted.
Learned counsel for petitioner submitted that though the offence
is only under Section 394 of the Indian Penal Code, which is
triable by a First Class Magistrate, this case was committed to the
Sessions Case and it is likely that it will take a long time for
disposal of the case.
4. This petition is strongly opposed. Learned Public
Prosecutor submitted that first accused in this crime escaped from
Kannur Central jail and he has not been apprehended so far.
B.A. No. 3635 of 2010 2
Petitioner is involved in various other similar crimes. If the
petitioner is released on bail, it is likely that he will also abscond,
it is submitted.
5. On hearing both sides, I am satisfied of the submissions
made by learned Public Prosecutor. I do not think it fit to grant
bail to petitioner at this stage. However, if the petitioner is so
advised, he may move the lower court, in case there is
considerable delay in disposal of the case.
This petition is dismissed.
K. HEMA, JUDGE
ln