High Court Kerala High Court

Rasheed vs State Of Kerala on 4 March, 2008

Kerala High Court
Rasheed vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1316 of 2008()


1. RASHEED, S/O.KUNHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                          R. BASANT, J.
           ````````````````````````````````````````````````````
          B.A. Nos. 1316 F and 1336 B OF 2008
           ````````````````````````````````````````````````````
            Dated this the 4th day of March, 2008

                             O R D E R

These applications are for regular bail. Petitioners

are accused Nos.2, 4 and 5 in a crime registered alleging

offences punishable, inter alia, under sections 153A and 452

IPC. The petitioners are allegedly activists of an organisation,

members of which had allegedly trespassed into the

residential houses of the de facto complainants. They had

allegedly indulged in acts of violence, mischief and threat after

trespassing into the houses. The alleged incident took place

on 24.1.08. The petitioners were arrested/surrendered on

31.1.08 and 15.2.08. They continue in custody from that date.

2. The learned counsel for the petitioners prays that

the petitioners, who have remained in custody for a long time

by now, may be enlarged on bail.

3. The learned Public Prosecutor opposes the

application. He submits that the petitioners are involved in

many other similar offences on the same date and a serious

BA.1316&1336/08
: 2 :

view is liable to be taken in respect of the petitioners.

Release of the petitioners on bail at this early stage would

hamper the investigation and would also upset the law and

order situation in the locality, submits the learned Public

Prosecutor.

4. Having considered all the relevant inputs, I find

merit in the opposition of the learned Public Prosecutor. I am

not persuaded to grant regular bail to the petitioners at this

early stage. Investigators in a serious crime like this are

certainly entitled to further time to complete the investigation.

5. In the result, this petition is dismissed. I may

hasten to observe that the dismissal of this petition will not

fetter the rights of the petitioners to approach this court for

regular bail again at later stages of the investigation not, at

any rate, prior to 18/03/2008. The investigators shall, in the

meantime, make every endeavour to complete the

investigation.

(R.BASANT, JUDGE)
aks