High Court Kerala High Court

Abdul Jabbar @ Ronalds Jabbar vs State Of Kerala on 3 October, 2008

Kerala High Court
Abdul Jabbar @ Ronalds Jabbar vs State Of Kerala on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6165 of 2008()


1. ABDUL JABBAR @ RONALDS JABBAR,
                      ...  Petitioner
2. SABU,S/O.KUNHIMOHAMMED, AGED 27 YEARS,
3. SANU @ SONAJO, S/O.KUNHIMOHAMMED,
4. BIJOY, S/O.JOHN, KATTIPARAMB,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.RAJIV NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :03/10/2008

 O R D E R
                              K.HEMA, J.
                 -------------------------------------------------
                          B.A.No.6165 of 2008
                 -------------------------------------------------
              Dated this the 3rd day of October, 2008


                                 O R D E R

This petition is for bail.

2. The alleged offences are under Sections 120B, 395,

216A and 412 of IPC. Petitioners are accused nos. 1 to 3 and 8.

According to prosecution, petitioners along with other accused

committed dacoity by intercepting the car, in which the defacto

complainant was travelling, along with the son-in-law, and

forcibly taken away gold ornaments worth Rs.60 lakhs and cash

worth Rs.2,70,000/-. The incident occurred on 30.4.2008 and

petitioners were arrested on 24.5.2008. They are in custody for

the past more than four months.

3. This petition is opposed. Learned public prosecutor

submitted that the petitioners are involved in other crimes of

similar nature and it is likely that they will abscond, if bail is

granted.

4. On hearing both sides, I am satisfied that it is likely

that the petitioners will abscond and it is not proper to grant bail

to the petitioners at this stage.

The petition is dismissed.

K.HEMA, JUDGE
csl