High Court Kerala High Court

Rasheed vs The State Of Kerala on 29 May, 2008

Kerala High Court
Rasheed vs The State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3163 of 2008()


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

                        Vs



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

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/05/2008

 O R D E R
                         K.HEMA, J.
                 -------------------------------------------
                       B.A.No.3163 of 2008
                 -------------------------------------------
             Dated this the 29th day of May, 2008




                                 ORDER

This petition is for bail.

2. Petitioner is the 4th accused in crime No.1230/07 of

Aluva Police Station registered under Section 395 IPC.

3. According to the prosecution, the petitioner gave

information to the other accused regarding a person who is

carrying hawala money from Kozhikode to Ernakulam and hence

the other accused waited for the person at Aluva. Petitioner

was also present along with them. When the person got out from

the bus, they followed him and forced him to get into the car

brought by them and took away Rs.2.5 lakhs from him. No

complaint was filed by the person who lost the money. But on

arrest of A1, he gave confession statement to the police

revealing the offence and the involvement of the 4th accused.

4. This petition is opposed. Learned public prosecutor

submitted that the petitioner is involved in several other crimes

of similar nature. Only A1 and A4 are arrested. The investigation

BA No.3163/08 2

police has to trace out the person who lost the money also. In

such circumstances, release of the petitioner from custody will

adversely affect the investigation, it is submitted.

5. Learned counsel for the petitioner submitted that the

petitioner is an LLB student and he is not aware of any of the

incident. He is totally innocent of the allegation made. A1 is

only his neighbour and he has no connection with him. A1 is

already released on bail.

6. Learned public prosecutor submitted that the first

accused was released after a long period of custody. But the

petitioner is the king pin and his detention is required for a

smooth investigation and in such circumstances, I am not

inclined to grant bail to the petitioner at this stage.

The petition is dismissed.

K.HEMA, JUDGE
csl