High Court Kerala High Court

Majeed vs State Of Kerala on 14 August, 2008

Kerala High Court
Majeed vs State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5091 of 2008()


1. MAJEED, S/O.MAIDEEN, AGED  38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTING S.H.O.
                       ...       Respondent

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/08/2008

 O R D E R
                                 K. HEMA, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          B.A.No. 5091 of 2008
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 14th day of August, 2008

                                    O R D E R

Application for anticipatory bail.

2. This is the second attempt to get anticipatory bail from this

Court. Petitioner is the 3rd accused. The alleged offences are under

sections 379, 411 read with section 34 IPC. According to

prosecution, 1st and 2nd accused committed theft of 16 barrels of tar

and petitioner who is the 3rd accused received the stolen article

knowing that those are stolen.

3. Learned counsel for the petitioner submitted that the

petitioner is a sub contractor and he is absolutely innocent of the

allegations made. Earlier anticipatory bail application was dismissed,

since 4 barrels of tar were not recovered. Now the seizure is already

effected and hence petitioner may be granted anticipatory bail.

4. Learned Public Prosecutor submitted that four barrels of tar

were seized from the premises of the house of the petitioner. The

petitioner is required for custodial interrogation, since several facts

have to be brought out by interrogating him. Out of sixteen barrels,

twelve barrels were kept in the property of some other person.

5. On hearing both sides, I am satisfied that having seized 4

barrels of stolen article from the premises of the petitioner, the

BA 5091/2008 -2-

request made by the learned Public Prosecutor is only reasonable.

Though second application is filed on the ground that there is change

in the circumstances. More incriminating circumstance is now revealed

as far as the petitioner is concerned because of the recovery of stolen

article. The petitioner would be required for custodial interrogation and

I am not inclined to grant anticipatory bail, since it may adversely

affect an effective investigation in this case.

The application is dismissed.

K. HEMA, JUDGE.

mn.