High Court Kerala High Court

Subbaya Pandi @ Puliya vs Sub Inspector Of Police on 18 November, 2008

Kerala High Court
Subbaya Pandi @ Puliya vs Sub Inspector Of Police on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6920 of 2008()


1.  SUBBAYA PANDI @ PULIYA
                      ...  Petitioner
2. CHELLAPPAN,

                        Vs



1. SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/11/2008

 O R D E R
                                K. HEMA, J.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         B.A. No. 6920 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of November,2008

                                  O R D E R

Petition for bail.

2. Petitioners are accused 1 and 2. Accused 1 to 3

allegedly committed theft of gold ornaments worth Rs.23,500/-.

3. Learned Public Prosecutor submitted that the crime was

registered on 6-7-1999 about nine years back. Petitioners were

not available for trial and warrants have been issued against

them. The case was removed to the register of long pending

cases. Thereafter, petitioners were arrested on 22-9-2008. The

case has been numbered as C.C. no.847/2008 and it is scheduled

for evidence now. Hence, it may not be proper to grant bail at this

stage. Petitioners are involved in other cases also, it is submitted.

Learned Public Prosecutor pointed out that petitioners are from

Tamil Nadu and they will not be available, if they are granted bail.

4. Learned counsel for petitioners submitted that 3rd

accused in the crime is already on bail. Petitioners are on bail in

other cases. He also submitted that petitioners are prepared to

deposit the value of the gold which is stolen and petitioners shall

furnish local sureties also.

BA 6920/08 -2-

5. On hearing both sides, I am satisfied that if petitioners

are released on bail, they may not be available for trial. Hence, I

find that it is not fit to grant bail.

This petition is dismissed.

K.HEMA, JUDGE.

mn.