High Court Kerala High Court

Ashkar vs The Sub Inspector Of Police on 2 June, 2008

Kerala High Court
Ashkar vs The Sub Inspector Of Police on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3308 of 2008()


1. ASHKAR, S/O.MOIDU, PALAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :02/06/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 3308 of 2008
                                     &
                         B.A.No.3309 of 2008
                  -----------------------------------------

               Dated this the 2nd day of June, 2008

                               O R D E R

This petitions are for bail.

2. Petitioners in B.A.No.3309 of 2008 are accused 2 and 5 and

petitioner in B.A.No.3308 of 2008 is accused No.7 in the same

crime. Hence, both these petitions are disposed of by a common

order.

3. Accused allegedly formed an unlawful assembly along with

others, armed with deadly weapons, such as iron rods and swords

and wrongfully restrained the defacto complainant and first

accused stabbed him with a sword. The other accused assaulted

him using iron rods.

4. This petition is opposed. Learned Public Prosecutor

submitted that accused 2 and 5 were arrested only on 13.5.2008

and 7th accused was arrested on 24.4.2008. They are petitioners in

both these applications. Accused 1, 3, 4, 6 and 8 are still not

arrested. The investigation is at the preliminary stage and in case

the petitioners are released on bail at this stage, it will adversely

affect the investigation, it is submitted.

BA.3308 & 3309/08 2

5. Learned counsel for petitioners submitted that petitioners

are in custody for sufficiently a long time. Their interrogation is

over and the recovery is also affected through them. They are not

needed for any further investigation, it is submitted.

6. On hearing both sides, I am satisfied that granting of bail at

this stage is likely to adversely affect the investigation. Hence, I am

not inclined to grant bail to the petitioners.

This petition is dismissed.

K.HEMA, JUDGE

vgs.