High Court Kerala High Court

K.S.Ravi vs C.I. Of Police on 6 May, 2008

Kerala High Court
K.S.Ravi vs C.I. Of Police on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1161 of 2008()


1. K.S.RAVI, S/O.SUBBIAH NAICK,
                      ...  Petitioner

                        Vs



1. C.I. OF POLICE, KAYAMKULAM POLICE
                       ...       Respondent

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                      K.P.BALACHANDRAN,J.
              -----------------------------------------
           B.A.NOs.1161/08,1753/08,1950/08,1985/08,
                     2193/08 & 2645/08
           -----------------------------------------------------
           DATED THIS THE 6TH DAY OF MAY, 2008

                             O R D E R

These are all applications for regular bail filed under

Section 439 Cr.P.C.

2. In B.A.No.1850/08 filed by accused 3 and 4 and in

B.A.No.1950/08 filed by accused 2 and 9, this Court had granted

bail to accused Nos.3, 4 and 9 as they were entitled to statutory

bail as the investigation could not be completed within 90 days

after they were being detained. 1st accused has also been

enlarged on bail granting the benefit of section 167(2) Cr.P.C.

B.A.No.1950/08, in as far as it relates to the 2nd accused remains

to be considered. B.A.No.1161/08 by the 10th accused,

B.A.No.1753/08 by the 5th accused, B.A.No.2193/08 by the 11th

accused, B.A.No.1985/08 by accused 7 and 8 and

B.A.No.2645/08 filed by the 6th accused have also come up for

consideration. It is worthy to note that other than accused 1, 3,

4 and 9 who were entitled to statutory bail, no other accused had

been granted bail and this Court vide common order passed in

B.A.NO.1161/08 & Con. Cases -2-

B.A.1850/08 & 1950/08 dated 28.3.2008 directed the court

below to expedite the trial and to complete the trial before Courts

reopen after mid-summer recess. It is seen from the letter of the

District Judge that the trial Judge has sought for time to dispose

of the case upto 30th June, 2008. But all the same, the direction

of this Court vide order dated 28.3.2008 is there to complete the

trial expeditiously if possible, before the courts re-open after mid

summer recess. In view of the steps taken to dispose of the

cases at the earliest and considering the gravity of the offence

and the gruesome nature of the murder committed, I am not of

the view that such of the accused who are not entitled to

statutory bail can be enlarged on bail at present, especially in

view of the directions given by this Court to the court below to

complete the trial, if possible before re-opening of Courts.

3. In the result, without prejudice to the petitioners

moving for bail afresh, in case the trial court is not able to

dispose of the case before 31.5.2008, I dismiss B.A.No.1950/08

in relation to the 2nd accused and B.A.Nos.1161/08, 1753/08,

2193/08, 1985/08 and 2645/08 filed by such of the accused who

are in custody from out of the 11 accused in the case. The

B.A.NO.1161/08 & Con. Cases -3-

petitioners shall be at liberty to approach the trial court for grant

of bail in case trial is not completed before 31.5.2008 for any

reason whatsoever despite directions of this Court.

K.P.BALACHANDRAN, JUDGE.

dsn