IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6889 of 2009()
1. RENJITH @ KAKKA RENJITH, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.6889 of 2009
------------------------------------
Dated this the 25th day of November, 2009
O R D E R
This is an application for bail under Section 439 of the Code
of Criminal Procedure. The petitioner is accused No.2 in Crime
No.320/2007 of Nallalam Police Station, Kozhikode.
2. The offences alleged against the petitioner are under
Sections 392 and 414 of the Indian Penal Code.
3. The prosecution case is that on 2/11/2007, while the
defacto complainant was returning home after closing jewellery
shop belonging to his uncle, three of the accused persons
attacked him and robbed 2 Kgs of gold and Rs.1, 70,000/-. It is
alleged that the petitioner is the kingpin of the offence and that
he is involved in five other cases, wherein the offences alleged
are of similar nature. The petitioner surrendered before court on
15/10/2009 and he was remanded to judicial custody. All the
accused persons are not arrested so far.
4. It is submitted by the learned Public Prosecutor that
from the date of incident, the petitioner was not available for
arrest. It is submitted that if the petitioner is released on bail, it
B.A. No.6889/2009
2
is likely that he may make himself scarce. It is also likely that
the petitioner may indulge in similar criminal activities.
5. Taking into account the facts and circumstances of the
case, I am inclined to accept the contention put forward by the
learned Public Prosecutor. At this stage, I am not inclined to
grant bail to the petitioner, as his release would adversely affect
the proper investigation of the case. The likelihood of his
involvement in similar criminal activities also cannot be ruled
out.
For the aforesaid reasons, the Bail Application is dismissed.
K.T. SANKARAN, JUDGE
scm