High Court Kerala High Court

Sethu vs State Of Kerala Represented By Its on 18 January, 2011

Kerala High Court
Sethu vs State Of Kerala Represented By Its on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 273 of 2011()


1. SETHU,S/O.SOMAN NAIR,AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.RAM MOHAN.G.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/01/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.273 of 2011
             -----------------------------------------------
          Dated this the 18th day of January, 2011

                                ORDER

The petitioner, who is accused No.1 in Crime No.3201 of

2010 of Kottarakkara Police Station for an offence punishable

under Section 302 read with Section 34 I.P.C., seeks his

enlargement on bail. The petitioner was arrested on

27/12/2010.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the gravity of the offence, 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 on

B.A.No.273/2011
2

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