High Court Kerala High Court

Sebi @ Sebin vs State Of Kerala Through The on 21 May, 2008

Kerala High Court
Sebi @ Sebin vs State Of Kerala Through The on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3205 of 2008()


1. SEBI @ SEBIN, S/O.P.V.KADER,
                      ...  Petitioner
2. ABID @ SAINAL ABID, S/O.SAINUDDEEN,
3. SHARAFUDDEEN @ SHARAFU,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/05/2008

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                      Bail Application No.3205 of 2008
                       ===============================
                              DATED: 21.05.2008

                                     ORDER

Petitioners who are accused Nos.1 to 3 in Crime No.226 of 2008 of

Pavaratty Police Station for offences punishable under Sections 450 and

307 read with 34 IPC seek their enlargement on bail. The occurrence took

place on. 26.4.2008. The petitioners were arrested on 4.5.2008.

2. The application was opposed on behalf of the prosecution.

3. Having regard to the nature of the offences, the nature of

injuries sustained by the injured, the relatively short duration of the judicial

custody undergone by the petitioners, the present stage of investigation

and the other facts and circumstances of the case, I am satisfied that if the

petitioners are released on bail, they will definitely influence and intimidate

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.

This petition is accordingly dismissed.

V. RAMKUMAR, (JUDGE)

sj