High Court Kerala High Court

Mohanan vs State Of Kerala on 3 March, 2009

Kerala High Court
Mohanan vs State Of Kerala on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 975 of 2009()


1. MOHANAN, KADAMPALLIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                   =====================
                          B.A. No. 975 of 2009
                  ======================
               Dated, this the 3rd day of March, 2009.

                                  ORDER

Petitioner who is the accused in Crime No.500 of 2008 of

Mundakayam Police Station for offences punishable under Sections

489 (b), 489(c), 232, 243, 511 of 420 r/w Section 34 IPC seeks his

enlargement on bail. The occurrence took place on 13.12.2008. The

petitioner was arrested on 22.01.2009.

2. The application was opposed on behalf of the prosecution.

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

injuries sustained by the injured, the relatively short duration of the

judicial custody undergone by the petitioner, the present stage of

investigation and the other facts and circumstances of the case, I am

satisfied that 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.

Dated this the 3rd day of March, 2009.

V. RAMKUMAR, JUDGE.

rv