IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2546 of 2010()
1. SIVANANDAN, S/O.RAJAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.BINOY RAM
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :24/05/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.2546 OF 2010
-----------------------------------
Dated this the 24th day of May, 2010
O R D E R
This is a petition for bail.
2. The alleged offences are under sections 143, 147, 148,
120(B) and 302 IPC r/w 149 IPC and section 3 and 4 of Explosive
Substance Act. Petitioner is the 3rd accused. He was granted bail
once, but later he did not appear in court and hence he was
remanded since 21.11.2009.
3. Learned counsel for the petitioner submitted that all
other accused are on bail. Petitioner will abide by any condition
imposed by this court if bail is granted.
4. Learned public prosecutor opposed this bail application
and submitted that trial is commencing in this case with effect
from today. Petitioner was granted bail, but he jumped jail.
Hence it was not possible to procure his presence. He is involved
in other cases involving Sec.302 IPC. It is not fit to grant bail at
this stage.
B.A. No.2546/10 2
5. On hearing both sides I am satisfied that it is not fit to
grant bail at this stage.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.