High Court Kerala High Court

Varghese @ Joy vs State Of Kerala Represented By The on 9 July, 2010

Kerala High Court
Varghese @ Joy vs State Of Kerala Represented By The on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4080 of 2010()


1. VARGHESE @ JOY,S/O.VARGHESE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/07/2010

 O R D E R
                                 K.HEMA, J.
               ----------------------------------------------
                   Bail Application No.4080 of 2010
               ----------------------------------------------
                          Dated 9th July, 2010.
                                 O R D E R

This petition is for bail.

2. The alleged offences are under Sections 302 and 201 of

the Indian Penal Code. According to prosecution, on 10.4.2010 at about

7 p.m., petitioner hit the deceased Varghese, who is his father with a

hammer, with intention to cause murder and then set fire to the house

to make it appear that it is a suicide. The motive for the crime was

property dispute.

3. Learned counsel for petitioner submitted that petitioner

is in custody for the past 89 days. The charge sheet is already laid, on

30.6.2010.

4. On hearing both sides, I am satisfied that it is not

proper to grant bail to petitioner at this stage, in a heinous crime like

this. Petitioner shall move the appropriate court for expeditious

disposal of the case. In case there is any delay in disposal of the case,

petitioner will be at liberty to move the lower court for bail, again.

Petition is dismissed.

K.HEMA, JUDGE.

tgs