High Court Kerala High Court

Kasbar vs The State Of Kerala on 25 May, 2007

Kerala High Court
Kasbar vs The State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2939 of 2007()


1. KASBAR, AGED 40, S/O.JEPIN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2007

 O R D E R
                             V. RAMKUMAR, J.

                         - - - - - - - - - - - - - - - - -

                     Bail Application NO.2939/2007

                             - - - - - - - - - - - - - - - -

                             DATED:25-5-2007



                                    O R D E R

Petitioner who is accused in Crime No.69/2007

of Kanjiramkulam Police Station for an offence punishable

under Section 307 IPC seeks his enlargement on bail.

Petitioner was arrested on 6.5.2007.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioner, the present stage

of investigation of the case and the other 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 application is accordingly dismissed.

V.RAMKUMAR, JUDGE

mrcs