IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5485 of 2010()
1. KISHORE, S/O. ANASOOYA, AGED 25,
... Petitioner
2. KUMAR, S/O. MARY,AGED 27,
3. KISHORE, AGED 26, S/O. VENKITAYA,
4. LASAR, S/O. MANORAMA, AGED 22,
5. JOHNSON, AGED 29, S/O. MALLAYA, H.NO.5,
6. PRADEEP, AGED 26, S/O. BABU AND SAKTHI,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.P.SHAIJAN JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5485 of 2010
------------------------------------------------
Dated this the 16th day of September, 2010
ORDER
The petitioners, who are accused Nos.1 to 6 in Crime
No.1178/2009 of Angamaly Police Station for an offence
punishable under Section 380 read with Section 34 I.P.C.,
seek their enlargement on bail. The occurrence took place on
3/6/2009. The petitioners were arrested on 7/9/2009.
2. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioners constitute
a group of habitual offenders from Tamil Nadu and Andhra
and already they are involved in nine cases and trial of the
above case C.C.No.408 of 2009 is going on in the court of
Judicial Magistrate of the First Class-II, Aluva.
3. Having regard to the nature of the allegations
levelled against the petitioners, the relative conduct of the
parties, the nature of the injury or loss sustained and the other
facts and circumstances of the case, if the petitioners are
released on bail, they will definitely influence and intimidate
Bail Appln.No.5485/2010
: 2 :
the prosecution witnesses. There is also the likelihood of the
petitioners making themselves scarce and fleeing from justice.
I am, therefore, not inclined to grant bail to the petitioners at
this stage.
4. The Judicial Magistrate of the First Class-II, Aluva
shall complete the trial of the case expeditiously and shall
send bi-weekly reports to the Registry of this Court regarding
the progress of the trial of C.C.No.408/2009 and connected
cases.
This petition is accordingly dismissed.
V.RAMKUMAR, JUDGE
skj