High Court Kerala High Court

Muthappa @ Suresh Belegar vs The Station House Officer on 25 September, 2009

Kerala High Court
Muthappa @ Suresh Belegar vs The Station House Officer on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5478 of 2009()


1. MUTHAPPA @ SURESH BELEGAR,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SMT.C.G.PREETHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/09/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
           B.A. Nos. 5478, 5494 & 5495 of 2009
          -----------------------------------------------
          Dated this the 25th day of September, 2009


                           O R D E R

The petitioner is the accused in three crimes, where the

offences are similar in nature. The petitioner filed three Bail

Applications earlier as B.A.Nos.4845/2009, 4846/2009 and

4847/2009, which were dismissed by me by the order dated

27/08/2009. For easy reference, the order dated 27/8/2009 is

quoted below:

“In all these Bail Applications, the petitioner is

the same person. He has filed these applications for

bail under Section 439 of the Code of Criminal

Procedure.

2. B.A.No.4845 of 2009 relates to Crime No.74

of 2009 of Kasaragod Police Station. The petitioner is

the sole accused. The offences alleged against the

petitioner are under Sections 454, 380 and 461 of the

Indian Penal Code. The date of occurrence was on

31.1.2009. The allegation is that the petitioner

B.A. Nos.5478, 5494 & 5495 /2009
2

committed theft of 28 sovereigns of gold, Rs.1.5 lakhs

and two torches and thereby caused a loss of

Rs.4,30,000/- to the de facto complainant.

3. B.A.No.4846 of 2009 relates to Crime No.157

of 1999 of Manjeshwar Police Station. The petitioner is

the second accused in that case. The offences alleged

against the accused persons are under Sections 454 and

380 read with Section 34 of the Indian Penal Code.

That case relates to theft of a gold chain weighing 1.25

sovereigns and Rs.3,000/-. The Incident was on

23.6.1999. At that time, the petitioner was a juvenile.

4. B.A.No.4847 of 2009 relates to Crime No.932

of 2008 of Kasaragod Police Station. The petitioner is

the second accused in that case. The offences alleged

against the accused persons are under Sections 380,

454 and 461 read with Section 34 of the Indian Penal

Code. The date of occurrence was on 4.12.2008. The

allegation is that the accused persons committed theft

of 39 sovereigns of gold, one pair of silver anklets and

B.A. Nos.5478, 5494 & 5495 /2009
3

Rs.10,000/- from the house of the de facto complainant,

thereby causing a total loss of Rs.4 lakhs to him.

5. The petitioner was arrested on 22.7.2009 in

Crime No.932 of 2008 of Kasaragod Police Station and

his formal arrest was recorded on 4.8.2009 in Crime

No.74 of 2009 of Kasaragod Police Station and on

1.8.2009 in Crime No.157 of 1999 of Manjeshwar Police

Station.

6. Learned Public Prosecutor submitted that the

petitioner is involved in four criminal cases in

Karanataka State. Out of the said four cases, three

cases involved offences of the nature similar to the

offences involved in the present cases. In one case

registered in Karnataka State, the allegation is that the

accused committed murder.

7. In 1999, when Crime No.157 of 1999 was

committed, the petitioner was a juvenile. Later, it is

submitted by the learned Public Prosecutor that the

petitioner shifted his venue of operation to Karnataka

B.A. Nos.5478, 5494 & 5495 /2009
4

State where he indulged himself in similar criminal

activities. Thereafter, he came to Kerala and committed

similar offence. If the petitioner is released on bail, it is

submitted by the learned Public Prosecutor that he

would make himself scarce and he would commit

offences of similar nature either in Kerala State or in

Karnatala State or in both the States.

8. In the facts and circumstances of the case, I do

not think, it is safe to release the petitioner on bail. If

he is released on bail, it is most likely that he will

indulge himself in similar criminal activities. Series of

incidents and the nature of the cases revealed that the

petitioner has not reformed himself. If the petitioner is

enlarged on bail, interest of the public at large would be

in peril.

For the aforesaid reasons, I am not inclined to

grant bail to the petitioner. The Bail Applications are

accordingly dismissed. ”

2. After the disposal of Bail Applications referred to

B.A. Nos.5478, 5494 & 5495 /2009
5

above, the circumstances have not changed much. The

investigation is not completed.

3. It is submitted by the learned Public Prosecutor that

complicity of other persons in the offence is also under

investigation. All the stolen articles are not recovered.

In the facts and circumstances of the case, I do not find any

ground to allow the Bail Applications. These Bail Applications are

accordingly dismissed.

K.T. SANKARAN, JUDGE

scm