High Court Kerala High Court

Assainar Alias Assainu vs The State Represented By The … on 8 April, 2008

Kerala High Court
Assainar Alias Assainu vs The State Represented By The … on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2171 of 2008()


1. ASSAINAR ALIAS ASSAINU, AGEFD 40 YEARS,
                      ...  Petitioner
2. KUTTY HASSAN ALIAS HASSAN AGED 28 YEARS,

                        Vs



1. THE STATE REPRESENTED BY THE PUBLIC
                       ...       Respondent

2. THE CIRCLE INPECTOR OF POLICE,

                For Petitioner  :SRI.T.K.SAIDALIKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :08/04/2008

 O R D E R
                               R.BASANT, J
                       ------------------------------------
                        B.A.No.2171 of 2008
                       -------------------------------------
                  Dated this the 8th day of April, 2008

                                   ORDER

Second application for regular bail. Petitioners are accused

1 and 2. Altogether there are 4 accused persons. All the other 3

have by now been arrested, but the 3rd accused has not been

traced so far. Deceased was found missing from 12.12.07. Crime

under the caption `man missing’ was registered on 15.12.07. The

dead body of the deceased with injuries was found abandoned in

a rubber plantation within the jurisdiction of another police

station. Investigation continued under Section 302 I.P.C. The

petitioners were arrested on 01.02.08. Investigation is in

progress. An earlier application for regular bail filed by the

petitioners was dismissed as per order dated 11.03.08 in

B.A.No.1413 of 2008. The petitioners continue in custody from

01.02.08. The learned counsel for the petitioners submits that

the petitioners are innocent. The petitioners were permitted to

move this Court for bail again on a later date not at any rate prior

to 25.03.08. It is accordingly that this petition is now filed. A

lenient view may be taken and the petitioners may be granted

regular bail, it is submitted.

2. The learned Public Prosecutor opposes the application

even now. The learned Public Prosecutor submits that the

B.A.No.2171 of 2008 2

investigation is not complete. The 3rd accused has not been

apprehended so far. The vehicle used to convey the dead body

from the scene of the crime to the rubber plantation had not been

traced so far. Investigation is in progress. In any view of the

matter, the petitioners are not entitled for grant of regular bail,

submits the learned Public Prosecutor .

3. I find merit in the opposition by the learned Public

Prosecutor. I have considered all the relevant inputs. In a serious

crime like this the police is entitled for reasonable further time to

complete the investigation. I have adverted to facts in detail in

the said order. This order must be read in continuation of the said

order. I am hence not adverting to facts in any greater detail in

this order. Suffice it to say that I find no merit in the prayer for

grant of regular bail now.

4. This application for regular bail is, in these

circumstances, dismissed, but with the observation that the

petitioner shall be at liberty to move this Court or the courts

below for bail again at a later stage of the investigation – not, at

any rate, prior to 22.04.08. The investigator shall in the

meantime make every endeavour to complete the investigation.

(R.BASANT, JUDGE)
rtr/-