IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6972 of 2007()
1. JAIMON, S/O.ASOKAN, AGED 21 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.T.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.6972 of 2007
----------------------------------------
Dated this the 19th day of November 2007
O R D E R
Application for regular bail. The petitioner faces
allegations under Section 395 I.P.C. He is the fifth accused. The
allegation is that the accused persons conspired to attack the de
facto complainant when he returns home after closing his shop.
Their purpose was to attack him and to rob him of a thick gold
chain which he is always found to wear. The alleged incident
took place on 7/8/2007. The petitioner was arrested on
13/9/2007. He continues in custody from that date. An earlier
application for regular bail filed by the petitioner was dismissed
by this court as per order dated 22/10/2007 in
B.A.No.6350/2007. I have adverted to facts in detail in the said
order. This order must be read in continuation of that order. I
am not hence adverting to facts in any greater detail.
2. The application for bail is opposed by the learned
Public Prosecutor. The learned Public Prosecutor submits that
the investigation is not yet complete.
B.A.No.6972/07 2
3. Having considered all the relevant inputs, I find merit
in the opposition by the learned Public Prosecutor. Investigators
in a serious crime like this are certainly entitled to further time
to complete the investigation. I have taken note of the nature of
the allegations, nature of materials collected as also the stage of
investigation etc in coming to this conclusion.
4. 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 later
stages of the investigation not, at any rate, prior to 03/12/2007.
The investigating officer shall, in the meantime, make every
endeavour to complete the investigation.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
B.A.No.6972/07 3
B.A.No.6972/07 4
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007