IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3750 of 2009()
1. SURESH, S/O.THANKAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/07/2009
O R D E R
K.T.SANKARAN, J.
-------------------------------
B.A.No.3750 of 2009
---------------------------------
Dated this the 10th day of July, 2009
ORDER
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is accused No.4 in Crime No.606 of
2009 of Thiruvalla Police Station.
2. The offences alleged against the petitioner are under
Sections 395, 365 and 342 of the Indian Penal Code.
3. I have gone through the case diary.
4. It is submitted by the learned public prosecutor that the
investigation is at the initial stage. There are about 15 accused
persons involved in the case. Only the petitioner was arrested. The
other accused persons are to be arrested. It is submitted that if the
petitioner is released on bail at this stage, it would seriously affect the
proper investigation of the case.
5. Taking into account the facts and circumstances of the
case, the nature and gravity of the offence, the stage of investigation
and the fact that the other accused persons could not be arrested so
far, I am not inclined to grant bail to the petitioner at this stage.
The Bail Application is accordingly dismissed.
K.T.SANKARAN,
JUDGE
csl