High Court Kerala High Court

N.Shajilesh vs State Of Kerala on 24 May, 2007

Kerala High Court
N.Shajilesh vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3100 of 2007()


1. N.SHAJILESH, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2007

 O R D E R
                                  V. RAMKUMAR, J.

                      ````````````````````````````````````````````````````

                               B.A. No. 3100 OF 2007

                      ````````````````````````````````````````````````````

                       Dated this the 24th day of May, 2007


                                        O R D E R

Petitioner, who is the accused in Crime No.82/07 of

Kuthuparamba Police Station for an offence punishable under section 394

IPC, seeks his enlargement on bail. The occurrence took place at about

7.30 a.m. on 8.4.07. The petitioner was arrested on 26.4.07.

2. Learned Public Prosecutor opposed the application submitting,

inter alia, that the petitioner, who is the none other than the brother’s son of

the defacto complainant, had chased the defacto complainant in a Maruti

car while the defacto complainant was proceeding as a pillion rider on a

scooter driven by his daughter. After overtaking the scooter blocking the

bye wheeler, the petitioner is alleged to have sprinkled chilly powder into

the eyes of the defacto complainant and his daughter and snatched the bag

containing Rs.1,10,000/- and a mobile phone. A portion of the money as

well as the mobile phone were subsequently recovered from the petitioner.

3. The investigation of the case is still in the preliminary stage and

having regard to the submission made by the Public Prosecutor that the

petitioner’s father had threatened the defacto complainant, I am not inclined

to grant bail to the petitioner.

This petition is accordingly dismissed.

(V. RAMKUMAR, JUDGE)

aks