IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7913 of 2010()
1. PRASAD @ VADIVAL PRASAD, AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/12/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------------------
Bail Application No.7913 of 2010
--------------------------------------------------
Dated this the 07th day of December, 2010
ORDER
The petitioner, who is accused No.5 in Crime Nos.1259
& 1260 of 2010 of Chavara Police Station for offences
punishable under Sections 143, 147, 148, 341, 323, 324 & 302
read with Section 149 I.P.C., seeks his enlargement on bail.
The petitioner was arrested on 14/11/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the occurrence is the
outcome of the clash between sand mafia and the deceased
who was aged only 28 years was done to death using weapons
like stone, oar, etc.
3. Having regard to the gravity of the offences, nature
of the allegations levelled against the petitioner, the relative
conduct of the parties, the extent of the injury sustained, the
propensities of the petitioner, the sentiments of the near
relatives of the victim and the other facts and circumstances
of the case, I am of the view that if the petitioner is released
Bail Appln.No.7913/2010
: 2 :
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
skj