High Court Kerala High Court

Pratheesh vs The State Of Kerala Represented By on 23 July, 2007

Kerala High Court
Pratheesh vs The State Of Kerala Represented By on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4235 of 2007()


1. PRATHEESH, S/O.PRABHAKARAN, 29 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :23/07/2007

 O R D E R
                                    R.BASANT, J

                          ------------------------------------

                               B.A.No.4235 of 2007

                          -------------------------------------

                      Dated this the 23rd  day of July, 2007


                                        ORDER

Application for regular bail. The petitioner along with 7 others

faces allegations, inter alia, under Section 302 & 396 I.P.C. The crux

of the allegations is that the deceased was a carrier of hawala money.

He had an amount of Rs.2.45 lakhs in his possession. He travelled in

a bus upto Naduvattam and got down there with the alleged intention

of delivering an amount of Rs.2.45 lakhs, which he was carrying with

him. As he was proceeding to his destination at about 12.20 p.m on

20.05.2007, a Qualis car with 8 passengers reached the scene. The

occupants allegedly took away the deceased by use of force. The

vehicle sped away. The dead body of the deceased was found

abandoned by the side of the highway later. The crime was registered

on the basis of the complaint lodged by a person who allegedly had

witnessed the occurrence at the point where the deceased was taken

away by force. He claimed that he will be able to identify all the 8

accused. Investigation is in progress. The petitioner was arrested on

21.05.07. Accused 2, 3, 4 & 8 have also been arrested by now. The

identity of accused 5, 6 & 7 has been ascertained, but they are

making themselves scarce and are not available for arrest.

B.A.No.4235 of 2007 2

2. The learned counsel for the petitioner submits that the

petitioner, who was remained in custody from 21.05.07, may now be

directed to be released on bail. There is no clinching material against

the petitioner. Further detention now, a period of about 60 days

having already elapsed, is unnecessary, unjust and unkind. Subject to

appropriate conditions, the petitioner may be enlarged on bail, prays

the learned counsel for the petitioner.

3. The learned Director General of Prosecution, who has

appeared before this Court, opposes the application vehemently. The

learned Director General of Prosecution submits that the allegations

are serious and grave. The investigation is not complete. Accused 1

to 4 and 8 have already been arrested and they are in custody.

Accused 5, 6 & 7 have to be arrested. A test identification parade has

got to be conducted. In any view of the matter, this is not a fit case

where the petitioner can be enlarged on bail at this early stage,

submits the learned Director General of Prosecution.

4. I have considered all the relevant inputs. At this early

stage of the proceedings, it is not necessary for this Court to embark

on a detailed discussion on the acceptability of the allegations or the

credibility of the data collected. Suffice it to say that, I am satisfied

that this is not a fit case where the petitioner deserves to be enlarged

on bail at this early stage. I need only mention that in coming to this

B.A.No.4235 of 2007 3

conclusion, I have taken note of the nature and gravity of the

allegations raised, the stage of the investigation, the quantum and

quality of the data collected as also the deleterious impact which such

a crime creates in the public mind. I have also taken note of the fact

that the investigator, in a serious crime like this, is certainly entitled

to further time to complete the investigation.

5. This application for regular bail is, in these circumstances,

dismissed. The dismissal of this petition will not in any way fetter the

rights of the petitioner to seek regular bail later before the Sessions

Court or this Court – not, at any rate, prior to 06.08.07. Investigator

shall in the meantime make every endeavour to complete the

investigation.

(R.BASANT, JUDGE)

rtr/-