High Court Kerala High Court

Salim Thayil vs State Of Kerala on 3 June, 2009

Kerala High Court
Salim Thayil vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2894 of 2009()


1. SALIM THAYIL,AGED 54,S/O.GEORGE THAYIL
                      ...  Petitioner
2. THAMBI JACOB, AGED 50 YEARS,

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,THIRUVALLA

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/06/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                       B.A. NO. 2894 OF 2009
              ------------------------------------------------------
                    Dated this the 3rd June, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioners are accused Nos.1 and 2 in Crime

No.420 of 2009 of Thiruvalla Police Station.

2. The offence alleged against the petitioners is under Section d

420 read with Section 34 of the Indian Penal Code.

3. The prosecution case is that the accused persons received

huge amounts from several persons offering job and good salary and

cheated them. Hundreds of complaints were filed against the accused

persons. The formal arrest of the petitioners were recorded on 12.5.2009,

they having been arrested on 22.4.2009 in connection with Crime No.235

of 2009 of Pala Police Station. Learned Public Prosecutor seriously

opposed the Bail Application. It is submitted that hundreds of persons

have made complaints against the accused persons alleging offence of

the similar nature. Crores of rupees were collected by the accused

persons from the public and the allegation is that they cheated those

persons who parted with money.

B.A. NO. 2894 OF 2009

:: 2 ::

4. Taking into account the facts and circumstances of the case, the

nature of the offence and the present stage of investigation, I am not

inclined to grant bail to the petitioners at this stage.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/