High Court Kerala High Court

Biju @ Acid Biju vs The State Of Kerala on 13 February, 2007

Kerala High Court
Biju @ Acid Biju vs The State Of Kerala on 13 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 706 of 2007()


1. BIJU @ ACID BIJU, AGED 30,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.RAJESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/02/2007

 O R D E R
                               V. RAMKUMAR, J.

                          - - - - - - - - - - - - - - - - -

     BAIL APPLICATION NOS.  706/07, 713/07 AND 726/07

    - - - - - - - - - ---------------------------------------- - - - - - -

            DATED THIS THE 13TH   DAY OF FEBRUARY, 2007


                                   O R D E R

The common petitioner in these applications for regular bail

is the common first accused in Crime No.394/06 of

Kothamangalam Police Station for offences punishable under

sections 457, 380 and 414 read with section 34 IPC, Crime

No.544/06 of Kothamangalam Police Station for offences

punishable under sections 457, 380 and 414 read with section 34

IPC and Crime No.20/06 of Kottappady Police Station for offences

punishable under sections 457, 461, 380 and 414 read with

section 34 IPC. The petitioner was arrested on 27.11.2006 in

Crime No.544/06. His formal arrest was recorded on 1.12.2006

in the other cases.

2. Learned Public Prosecutor opposed the applications

submitting, inter alia, that the petitioner is an accused in two

other crimes registered by the Kottiyangadi Police for similar

offences.

3. The facts of these cases would reveal that the

petitioner has been committing house breaking during night and

B.A.NOS.706/07, 713/07 & 726/07

Page numbers

theft of gold ornaments kept in such residential houses. He has

also been convicted for similar offences in another case. Having

regard to the facts and circumstances of the case and the

antecedents of the petitioner, if he is released on bail, he will

definitely flee from justice and will not be available for trial in any

of the cases before court. I, therefore, do not find any good

reason to grant bail to the petitioner.

These petitions are accordingly dismissed.

V.RAMKUMAR, JUDGE

dsn