IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1512 of 2007()
1. ABID ALI, S/O.MOHAMMED MANU,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application Nos. 1512/2007 & 1514/2007
-----------------------------
Dated this 13th day of March, 2007
O R D E R
The common petitioner in these two applications for
regular bail is the accused in C.C.No.540/2005 and 539/2005
on the file of the J.F.C.M-I, Manjeri. In both the cases, the
subject matter of theft are motorcycles. The trial of both the
cases is virtually over. The petitioners’ grievance is that since
he was undefended, an inexperienced counsel was thrust upon
him by the Magistrate and he did not get any fair trial. That is
not a matter to be considered in a bail application.
2. Having regard to the antecedents of the petitioner
and the present stage of the trial, I am not inclined to grant
bail to the petitioner.
These applications are accordingly dismissed.
V.RAMKUMAR,
JUDGE
mrcs
2