IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6679 of 2010()
1. SHERIN THOMAS, AGED 24 YEARS,
... Petitioner
2. SHEMNAD SALIM, AGED 23 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.K.V.RAMABHADRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No. 6679 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 19th day of October, 2010
ORDER
Petitioners, who are accused Nos. 1 and 2 in Crime
No.868/2010 of Town East Police Station, Thrissur for offences
punishable under Sections 406 and 420 read with 34 IPC, seek
their enlargement on bail. The occurrence took place on
9.10.2010. The petitioners were arrested on 10.10.2010.
2. The learned Public Prosecutor opposed the application
contending inter-alia that the petitioners had collected
Rs.13,00,000/- and eight persons were cheated on false promise
for securing admission for medicine in other states and the
investigation is still in progress.
3. Having regard to the nature of the allegations levelled
against the petitioners, the relative conduct of the parties, the
nature of the injury sustained, the sentiments of the near relatives
of the victim and the other facts and circumstances of the case, if
the petitioners are released on bail, they will definitely influence
Bail Application No. 6679 of 2010
2
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)
dmb