High Court Kerala High Court

Georgekutty vs State Of Kerala on 13 August, 2007

Kerala High Court
Georgekutty vs State Of Kerala on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4881 of 2007()


1. GEORGEKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2007

 O R D E R
                            R.BASANT, J
                   = = = = = = = = = = = = =
                       B.A.No.4881 of 2007
                  = = = = = = = = = = = = = =

              Dated this the 13th day of August, 2007

                                ORDER

Application for regular bail. Petitioner is the 2nd accused.

Altogether there are five accused persons. Some of the co-

accused have not been arrested so far. The alleged incident took

place on 26.03.07. The petitioner was arrested and continues in

custody from 4.06.07. The petitioner had come to this Court for

bails earlier. This is the third application for bail filed by the the

petitioner. This order must be read in continuation of the earlier

orders dated 19.07.07 & 27.07.07 and I am not hence adverting

to facts in detail. Suffice it to say that it is a case of group rivalry

between two groups of goondas in the locality, which led to the

incident in question.

2. The learned Public Prosecutor opposes the application.

The wound certificate has been read over to me which reveals the

seriousness and the nature of injuries suffered. Having

considered all the relevant inputs I find merit in the opposition by

the learned Public Prosecutor. I am of the opinion that the

B.A.No.4881 of 2007
2

allegation are serious and grave and the petitioner is not entitled

to be released on bail even at this stage. I take note of the

submission that the first accused has since been arrested and

third accused has not been arrested so far.

3. In the result, this petition is dismissed. However, I may

hasten to observe that the petitioner shall be at liberty to move

this court or the Sessions court for bail again at a later stage of

the investigation not, at any rate, prior to 25/08/2007. The

police shall, in the meantime, make every endeavour to complete

the investigation by that date.

(R.BASANT, JUDGE)
sj