IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7370 of 2006()
1. MUHAMMED ALI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/12/2006
O R D E R
V.RAMKUMAR, J.
-------------------------------------
B.A.No. 7370 OF 2006
-----------------------------------------------------------
DATED THIS THE 18TH DAY OF DECEMBER, 2006
O R D E R
Petitioner who is the 6th accused in Crime No.345/01 of
Hill Palace Police Station for offences punishable under sections
489B and 489C read with section 34 IPC, seeks his enlargement
on bail. He was arrested on 1.9.2006.
2. While disposing of the earlier bail application filed by
the petitioner as B.A.No.6323/06, this court in its order dated
21.11.2006 observed as follows:
The grievance of the petitioner is that the learned Sessions Judge
had again dismissed his bail application without complying with
the above directions.
3. When the matter was ascertained through the
Sessions Judge, as per letter dated 15.12.2006, the Sessions
Judge has informed this court that the above direction was not
brought to his notice either by the counsel for the petitioner or by
the Prosecutor. Hence it has become necessary for directing the
Sessions Judge to consider the said direction once again as and
BA.7370/06
Page numbers
when an application for bail is filed by the petitioner. The
counsel for the petitioner also submitted that except the first
accused, all other accused who faced trial have been acquitted by
the trial court. The learned Sessions Judge shall consider this
aspect of the matter also while disposing of the bail application.
Accordingly, if the petitioner files an application for bail before
the Sessions Judge, Ernakulam within three days from today, the
same shall be considered and disposed of, preferably on the
same date on which it is filed.
With this direction, this petition is disposed of.
V.RAMKUMAR, JUDGE
dsn