IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7489 of 2008()
1. P.SAHAD, AGED 23 YEARS (A3),
... Petitioner
2. P.C.NISAR, AGED 23 YEARS (A4),
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/02/2009
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 7489 of 2008
-----------------------------------------
Dated this the 3rd February, 2009
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 457 and 380
read with 34 of the Indian Penal Code. According to
prosecution, accused 1, 3 and 4 committed theft of rubber
sheets worth Rs.55,000/- and second accused was driving a
pick up van, into which those were loaded and accused 1 to 4
committed theft and other offences with a common intention.
The incident occurred on 22.10.2008.
3. Learned counsel for petitioners submitted that
petitioners are accused 3 and 4 and they have not committed
any offence. They are head load workers and they have only
loaded the rubber sheets under instructions and they have not
committed any theft, it is submitted. They may be granted
anticipatory bail, it is submitted.
4. This petition is opposed. Learned Public Prosecutor
submitted that as per the materials in the case diary,
petitioners have actually committed the theft and they are not
BA.7489/08 2
mere head load workers as alleged. It is not a fit case to grant
anticipatory bail, it is submitted.
5. On hearing both sides, considering the serious nature
of the allegations made, I am satisfied that it is not a fit case to
grant anticipatory bail. The crime is registered as early as on
22.10.2008 and petitioners are bound to co-operate with the
investigation.
Petitioner shall surrender before the
investigating officer forthwith and co-operate
with the investigation. Whether they surrender
or not, police is at liberty to arrest them and
proceed in accordance with law.
With this direction, petition is dismissed.
K.HEMA, JUDGE
vgs.