IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3203 of 2007()
1. NAVAS, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CIRCLE INSPECTOR OF POLICE, CHAVARA.
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3203 OF 2007 A
````````````````````````````````````````````````````
Dated this the 31st day of May, 2007
O R D E R
Petitioner, who is the accused in Crime No.344/2006 of
Chavara Thekkumbhagom Police Station for an offence
punishable under Sec.376 IPC, seeks his enlargement on bail.
The petitioner was arrested on 22.5.2007.
2. The application was opposed on behalf of the
prosecution.
3. Having regard to the nature of the offences, the
duration of the judicial custody of the petitioner, the present stage
of investigation and the other facts and circumstances of the case,
if the petitioner is released on bail, he will definitely influence and
intimidate the prosecution witnesses. There is also the likelihood
of the petitioner making himself scarce and fleeing from justice. I
am, therefore, not inclined to grant bail to the petitioner at this
stage.
This petition is accordingly dismissed.
(V. RAMKUMAR, JUDGE)
aks