High Court Kerala High Court

Thomas Alieas Biji Aged 34 vs State Of Kerala on 6 August, 2008

Kerala High Court
Thomas Alieas Biji Aged 34 vs State Of Kerala on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4984 of 2008()


1. THOMAS ALIEAS BIJI AGED 34
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :06/08/2008

 O R D E R
                                    K. HEMA, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              B.A.No. 4984 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 6th day of August, 2008

                                       O R D E R

Application for bail

2. The alleged offences are under sections 379, 411 read with

section 34 IPC. According to the prosecution, the petitioner was arrested in

connection with another crime registered at Thodupuzha Police Station. On

questioning, it was revealed that he was involved in another crime. A search

was conducted in the bakery run by him. Nine gas cylinders were seized

from the premises and on investigation it was found that the crime was

committed within the limits of Pothanikad and hence it was transferred to

the said station.

3. Learned counsel for the petitioner submitted that the petitioner

permitted his neighbours to keep cylinder in his bakery for filling the gas,

since it was on that day that the cylinders used to be taken for filling. But,

the police seized the cylinders from the bakery. The petitioner is innocent of

the allegations made. He is running a bakery and he is a man of reputation,

it is submitted.

BA 4984/08 -2-

4. On hearing both sides, I am satisfied that it is not fit to grant bail,

especially since other similar crimes are allegedly committed by the

petitioner and investigation is going on.

This application is dismissed.

K. HEMA, JUDGE.

mn.