High Court Kerala High Court

Saji T.V. vs State Of Kerala on 4 June, 2008

Kerala High Court
Saji T.V. vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3341 of 2008()


1. SAJI T.V., AGED 29,  S/O.KUNJIKANNAN,
                      ...  Petitioner
2. NAVAS, AGED 28, S/O.MUHAMMED K.M.,

                        Vs



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

                For Petitioner  :SRI.DHANESH MATHEW MANJOORAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/06/2008

 O R D E R
                             K.HEMA, J.

                 -----------------------------------------
                        B.A.No. 3341 of 2008
                 -----------------------------------------

              Dated this the 4th day of June, 2008

                               O R D E R

This petition is for bail.

2. Petitioners are accused 1 and 2 in the crime registered

under Sections 392 and 34 of Indian Penal Code. According to

prosecution, petitioners have committed the offences and snatched

away gold chain.

3. Learned counsel for petitioners submitted that petitioners

were assaulted by the people of the locality on some

misunderstanding and the petitioners are seriously injured also and

they were handed over to the police. The police thereafter

registered two crimes against them. Petitioners are totally innocent

of the allegations made. Petitioners are in custody since 27.4.2008

onwards. Recovery is completed and the petitioners are questioned

also and they are not required for any investigation, it is submitted.

It is also submitted that petitioners are already released on bail in

other case by the Magistrate Court.

4. This petition is strongly opposed. Learned Public

Prosecutor submitted that the accused were arrested on 27.4.2008

BA.3341/08 2

on their production by the people of the locality. But on questioning

the accused it is found that they are involved in similar other

offences and their formal arrest was recorded on 5.5.2008. They

are in judicial custody. In case the petitioners are released on bail,

it is submitted that they will not be available for trial, since they are

it is likely to abscond.

5. On hearing both sides, I am satisfied that it is not a fit case

to grant bail to the petitioners.

This petition is dismissed.

K.HEMA, JUDGE

vgs.