High Court Kerala High Court

Renjith vs State Of Kerala on 10 August, 2007

Kerala High Court
Renjith vs State Of Kerala on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4855 of 2007()


1. RENJITH, AGED 22, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/08/2007

 O R D E R
                             R.BASANT, J
                     = = = = = = = = = = = = =
                         B.A.No.4855 of 2007
                    = = = = = = = = = = = = = =

                Dated this the 10th day of August, 2007

                                ORDER

Application for regular bail. Petitioner, 4th accused faces

allegations inter alia under Sec.302 and 307 IPC. The alleged incident

took place on 19.10.06. The petitioner was arrested on 10.07.07 and

he continues in custody from that date.

2. The crux of the allegations is that on account of animosity

arising from an earlier incident near the scene of the crime between

the first accused and co-workers, the 1st accused came back with

others including the petitioner and constituted an unlawful assembly .

The members of the said assembly allegedly attacked the defacto

complainant and his co-workers and inflicted injuries to them. The

petitioner is the 4th accused. Altogether there are nine accused

persons. It is alleged that the petitioner had wielded a dangerous

weapon-sword. Investigation is in progress.

3. The learned counsel for the petitioner submits that the

petitioner is absolutely innocent and prays that he may now be

enlarged on bail,. Some of the co-accused were arrested and released

on bail, learned counsel for the petitioner submits. The learned Public

Prosecutor opposes the application. The allegations are serious, it is

B.A.No.4855 of 2007 2

submitted. The co-accused have been released on bail after a long

period of detention. In a serious crime like this the investigator may

be given some further time to complete the investigation.

4. Having considered all the relevant inputs I find merit in the

opposition by the learned Public Prosecutor. I am of the opinion that it

is too early to consider the prayer of the petitioner to be released on

bail. Investigator is certainly entitled to further time to complete the

investigation.

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

hasten to observe that the petitioners shall be at liberty to move this

court or the Sessions court for bail again at a later stage of the

investigation not, at any rate, prior to 24/08/2007. The police shall, in

the meantime, make every endeavour to complete the investigation.

(R.BASANT, JUDGE)
sj