IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5617 of 2010()
1. GANESHAN, S/O.CHELLAMUTHE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BIJU .C. ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No.5617 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 20th day of September, 2010
ORDER
Petitioner, who is the sole accused in Cr.No.250/2010 of
Upputhara Police Station for offences punishable under Sections
324, 326 and 307 IPC, seeks his enlargement on bail. The
petitioner was arrested on 2.9.2010.
2. The application was opposed on behalf of the
prosecution.
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the injury sustained 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)
dmb