IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3621 of 2010()
1. MANIKANTAN, S/O. ANANDAN UNNITHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.V.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/07/2010
O R D E R
K. HEMA, J.
---------------------------
B.A. No. 3621 of 2010
------------------------------------
Dated this the 9th day of July, 2010
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 457, 461, 380
and 411 read with Section 34 of the Indian Penal Code.
According to prosecution, petitioner(A2) along with first accused
in furtherance of their common intention committed theft of gold
ornaments worth 11= sovereigns and also a mobile phone and
currency notes worth Rs. 7,000/- between 30.07.2008 and
31.07.2008.
3. Learned counsel for petitioner submitted that petitioner
was arrested in connection with another crime and the formal
arrest was recorded in this case on 15.02.2010. Petitioner was
implicated in this case only because of an alleged confession
statement given by first accused. Petitioner has not committed
any offence. The charge is laid and hence petitioner is not
required for the purpose of investigation, it is submitted.
4. This petition is opposed. Learned Public Prosecutor
submitted that the petitioner is involved in various other similar
B.A. No. 3621 / 2010 2
crimes and if bail is granted, it is likely that he may abscond,
though charge is laid in this case.
5. On hearing both sides, I am satisfied that of the
submissions made by learned Public Prosecutor and if petitioner
is granted bail, it is likely that he may abscond. However,
petitioner is at liberty to move the trial court for expeditious trial
in which event the learned Magistrate shall take all steps to
dispose of the case as expeditious as possible. In case, there is
any delay in disposal, petitioner will be at liberty to move for bail
before the Magistrate court.
Petition is dismissed.
K. HEMA, JUDGE
ln