IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5445 of 2010()
1. SANTHOSH KUMAR @ SANTHOSH,A3
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. CIRCLE INSPECTOR OF POLICE
For Petitioner :SMT.VIJAYAKUMARI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No.5445 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 14th day of September, 2010
ORDER
Petitioner, who is the 3rd accused in Crime No.102/2010 of
Parassala Police Station for an offence punishable under Section
394 IPC, seeks his enlargement on bail. The occurrence took
place on 1.2.2010. The petitioner was arrested on 14.8.2010.
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