IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3162 of 2010()
1. RATHEESH, S/O. RAVI, CHETTIKATTIL HOUSE,
... Petitioner
Vs
1. THE S.I OF POLICE, PEECHI POLICE STATION
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K. HEMA, J.
---------------------------
B.A. No. 3162 of 2010
------------------------------------
Dated this the 28th day of May, 2010
O R D E R
Petition is for bail.
2. The alleged offence is under Section 399 of the Indian
Penal Code. According to prosecution, petitioner (accused no.5)
along with 8 other persons were found in a car in front of a bank
and on inspection of the car, it was found to contain dragger,
chilly powder and iron rod etc. The petitioner ran away. The
incident occurred on 13.02.2010. Petitioner was taken into
custody in connection with another case and formal arrest was
recorded on 15.03.2010.
3. Learned counsel for petitioner submitted that petitioner
is in custody for the past more than 70 days and other accused
are granted bail.
4. This petition is opposed. Learned Public Prosecutor
submitted that petitioner is involved in 5 other crimes of similar
nature and he is also an accused in the offence under Section
302 of the Indian Penal Code. It is not fit to grant bail at this
stage, it is submitted.
B.A. No. 3162 of 2010 2
5. On hearing both sides, considering the various aspects
pointed out, I am not inclined to grant bail to petitioner at this
stage.
This petition is dismissed.
K. HEMA, JUDGE
ln