IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4417 of 2008()
1. SREEKUMAR @ CHILLU @ MUNEER @ BABU,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :15/07/2006
O R D E R
K. HEMA, J.
-----------------------------------------------
Bail Appl.No. 4417 of 2008
-----------------------------------------------
Dated this the 11th day of July, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 332 and 307
of IPC. According to prosecution, the petitioner was absconding in a
case registered against him and when the Police Constable went to
arrest him in connection with the case, the petitioner stabbed him
with a dagger and escaped from arrest. The de facto complainant
sustained grievous injury.
3. Learned counsel for the petitioner submitted that
petitioner is in custody from 24.3.2008. He is on bail in other cases.
He is acquitted in certain other cases. Therefore, petitioner may be
granted bail and he is prepared to abide by any conditions.
4. This petition is opposed. Learned Public Prosecutor
submitted that petitioner is involved in 14 other cases. Even the arrest
of the petitioner became difficult because of the criminal activities of
petitioner. He does not co-operate with the trial and absconded. The
attempt made by the police officials to arrest him resulted in an
offence of the nature in the present case. Therefore, it is submitted
that no amount of condition will save the situation, if he again
absconds.
I am satisfied of the submissions made by the learned Public
Prosecutor. On the facts and circumstances of the case, I do not find it
fit to grant bail to the petitioner. Petitioner may seek is remedy before
appropriate court for expeditious disposal of the case.
Petition is dismissed.
K. HEMA, JUDGE.
Krs.