IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6333 of 2007()
1. BIJU, S/O.ROBIN (A1),
... Petitioner
2. RAJESH, S/O.RAJAPPAN (A2),
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :17/10/2007
O R D E R
R.BASANT, J
------------------------------------
B.A.No.6333 of 2007
-------------------------------------
Dated this the 17th day of October, 2007
ORDER
Application for regular bail. Petitioners are accused 1 and 2.
Altogether there are 2 accused persons. They were allegedly involved
in an incident of chain snatching on 28.08.07 at about 9.30 a.m. The
petitioners were apprehended by the members of the public. The
stolen article was recovered also. The petitioners escaped from the
custody of the police. They were later arrested on 28.08.07 and
29.08.07 respectively. They continue in custody from those dates.
2. The learned Public Prosecutor opposes the application.
The learned Public Prosecutor submits that the petitioners have long
record of criminal antecedents. They are involved in several other
similar crimes. The investigation in this crime is not complete. After
arrest in this case, they had escaped from custody also. In any view
of the matter, the petitioners may not be enlarged on bail at this
stage.
3. Having considered all the relevant inputs, I find merit in
the opposition by the learned Public Prosecutor. I agree that the
petitioners are not now entitled to be enlarged on bail.
B.A.No.6333 of 2007 2
4. This application for regular bail is, in these circumstances,
dismissed, but with the observation that the petitioners shall be at
liberty to move this Court for bail again at a later stage of the
investigation – not, at any rate, prior to 31.10.07. The investigator
shall in the meantime make every endeavour to complete the
investigation.
(R.BASANT, JUDGE)
rtr/-