IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6182 of 2006()
1. SAFARUDDIN, S/O.HAMSA,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.PROMY KAPRAKKATT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :26/10/2006
O R D E R
J.M.JAMES, J.
-------------------
B.A. 6182/2006
--------------------
DATED THIS THE 26TH DAY OF OCTOBER, 2006
O R D E R
When the application came up for
consideration, the learned Public Prosecutor submitted
that the petitioner is accused in five other criminal cases
of similar nature. In this case, crime No.177/2006 of
Nallalam Police Station, the petitioner had tried to snatch
away the gold chain, worn by the defacto complainant,
while the defacto complainant was walking, and the
petitioner was on his motorbike. Therefore, he was
arrested on 7.9.2006. Hence this application.
2. In the above facts situation, I agree with the
arguments advanced by the learned Public Prosecutor that
the release of the petitioner would not be contusive for the
smooth progress of the investigation and for the safety of
the persons of the locality. Therefore, the prayer of the
petitioner, the first accused, is rejected.
The application is dismissed as above.
J.M.JAMES
mrcs JUDGE
2