High Court Kerala High Court

Anilmon Thomas vs The Central Bureau Of … on 15 October, 2010

Kerala High Court
Anilmon Thomas vs The Central Bureau Of … on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6436 of 2010()


1. ANILMON THOMAS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. THE CENTRAL BUREAU OF INVESTIGATION
                       ...       Respondent

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                ....................................................
              Bail Application No. 6436 of 2010
                .....................................................

                   Dated: 15th October, 2010

                                    ORDER

Petitioner who is the accused in Crime No. RC-

03/S/09/CBI/SCB/Chennai arising out of Crime No. 68 of 2006

of Malampuzha Police Station, Palakkad District for offences

punishable under Sections 363, 367, 377, 302 and 201 I.P.C.

seeks his enlargement on bail. The petitioner was arrested on

10-2-2010.

2. The learned Standing Counsel for the C.B.I. opposed

the application contending inter alia that the case stands

posted for framing of charge and the trial will be conducted soon

thereafter and the petitioner had subjected a 14 year old boy to

unnatural sex and had subsequently he had brutally

manhandled him and thrown the boy into the Malampuzha dam

from where the boy died due to drowning. The petitioner was

B.A. No. 6436 of 2010 -:2:-

involved in yet another case of Sec. 377 I.P.C. If the petitioner

is released on bail, he will definitely make himself scarce since

it was after his successful abscondence for several years that

investigation of the the case was eventually handed over to the

C.B.I.

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 , the sentiments of the near

relative of the victim 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)
ani.