IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 374 of 2011()
1. SAJIN RAJ, AGED 28 YEARS, S/O.JACOB
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/01/2011
O R D E R
V. RAMKUMAR, J.
--------------------------------------------------
Bail Application No.374 of 2011
---------------------------------------------------
Dated this the 21st day of January, 2011
ORDER
The petitioner, who is the sole accused in Crime
No.498 of 2010 of Malayinkeezhu Police Station for
offences punishable under Sections 452, 324 & 363 I.P.C.,
seeks his enlargement on bail. The petitioner was arrested
on 29/12/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the petitioner had
criminally trespassed into the house of the de facto
complainant and had abducted an 8 years old girl. The
petitioner is involved in yet another crime.
3. Having regard to the gravity of the offences,
nature of the allegations levelled against the petitioner, 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
B.A.No.374/2011
2
the view that 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
skj