IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5072 of 2007()
1. K.RASHEED, S/O.HAMSA,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/08/2007
O R D E R
R.BASANT, J.
----------------------
B.A.No.5072 of 2007
----------------------------------------
Dated this the 21st day of August 2007
O R D E R
Application for regular bail. The petitioner faces allegations
inter alia under Section 397 I.P.C. The victim/injured has suffered a
grievous hurt/fracture. The alleged incident took place on 4/7/2007.
The petitioner was arrested and continues in custody from 672007.
2. I have adverted to facts in detail in the earlier order dated
30/7/2007 in B.A.No.4611/07. This order is to be read in continuation
of the said order. I am not hence adverting to facts in detail.
Considering the gravity of the offences and the stage of investigation,
I find merit in the opposition by the learned Public Prosecutor. I am
satisfied that in a serious crime like this, the police is certainly
entitled to reasonable further time to complete the investigation. It is
too early to consider the release of the petitioner on bail.
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 04/09/2007. 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.5046/07 2
B.A.No.5046/07 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007