High Court Kerala High Court

Joy @ Veerappan Joy vs State Of Kerala on 31 October, 2007

Kerala High Court
Joy @ Veerappan Joy vs State Of Kerala on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6615 of 2007()


1. JOY @ VEERAPPAN JOY, S/O. JOHNY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :31/10/2007

 O R D E R
                             R. BASANT, J.

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

                        B.A. No.6615  OF  2007

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

            Dated this the  31st day of October, 2007


                                  ORDER

Application for regular bail. The petitioner faces

allegations under Sec.395 of the IPC. The alleged incident

took place on 3/10/06. The informant is the driver of a

K.S.R.T.C. bus plying from Bangalore to Kozhikode. En route

the miscreants came in a Scorpio car and obstructed the

further progress of the bus. A passenger, who was carrying a

lot of cash along with him – he is allegedly a hawala transactor,

was pulled out of the bus and he was robbed of the money that

he was carrying. A crime was promptly registered.

Investigation is in progress. The petitioner was arrested in

another similar crime and later his arrest was recorded in this

crime. The petitioner continues in custody in this crime from

4/9/07. The learned counsel for the petitioner prays that the

B.A. No.6615 OF 2007 -: 2 :-

petitioner may now be enlarged on bail.

2. The learned Public Prosecutor stoutly opposes the

application. The investigation is not complete. The co-accused

have not been apprehended. The petitioner may not be enlarged

on bail at this stage, prays the learned Public Prosecutor.

3. Having considered all the relevant inputs, I find merit in

the opposition by the learned Public Prosecutor. I agree with the

learned Public Prosecutor that in a serious crime like this, the

Investigators are entitled for reasonable further time to complete

the investigation after the arrest of the accused.

4. This petition is, in these circumstances, dismissed.

However, I may hasten to observe 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

14/11/07.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge