IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4806 of 2008()
1. NIZAR, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.V.MANUVILSAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :08/08/2008
O R D E R
K.HEMA, J.
------------------------------
B.A. No.4806 OF 2008
------------------------------
Dated this the 8th day of August, 2008
O R D E R
This petition is for anticipatory bail.
2. According to the prosecution, a motor cycle was stolen
and a complaint was given before the Alappuzha police station.
In the course of the investigation, the petitioner’s brother was
arrested and on questioning, he revealed that he had committed
another offence also, in respect of which a crime was registered
at the Muhamma police station. It was also divulged by him that
actually the petitioner had stolen a motor cycle. Hence, the
petitioner is also implicated as the 1st accused.
3. Learned counsel for the petitioner submitted that the
petitioner is absolutely innocent of the allegations made. He used
to advise his brother to abandon the bad company and hence he
had some enimity towards petitioner. But the petitioner is
deliberately implicated in the crime and he has not committed
any offence. It is also pointed out that the petitioner’s brother,
who is a co-accused, was released on bail.
B.A.4806/2008
2
4. This petition is opposed. Learned Public Prosecutor
submitted that the petitioner is involved in another crime also.
The investigation is at the preliminary stage and if the petitioner
is granted anticipatory bail, it will adversely affect the
investigation. Several facts relating to the crime are within the
exclusive knowledge of the petitioner and he is required for
custodial interrogation. It is also submitted by him that the crime
was registered at the Muhamma police station in connection with
this case and was transferred to the Alappuzha police station and
the crime was registered as Crime No.336/2008.
After hearing both sides, I am satisfied that on the facts of
this case, it is not fit to grant anticipatory bail to the petitioner.
The petition is dismissed.
K.HEMA, JUDGE
pac