High Court Kerala High Court

Shajan @ Sajan vs State Of Kerala Rep. By C.I. Of … on 28 May, 2008

Kerala High Court
Shajan @ Sajan vs State Of Kerala Rep. By C.I. Of … on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3426 of 2008(S)


1. SHAJAN @ SAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY C.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.RAJIV NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/05/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                        B.A.No. 3426 of 2008
                  -----------------------------------------

               Dated this the 28th day of May, 2008

                               O R D E R

This petition is for bail.

2. According to prosecution, the petitioner committed murder

of his own brother due to property dispute, by stabbing him with

knife on the chest.

3. Learned counsel for petitioner submitted that first

information statement is given by a person who was not a witness

to the occurrence and that the petitioner has no criminal

background. He is in custody since 20.4.2008 onwards and there is

no evidence against him.

4. This petition is opposed. It is submitted by learned Public

Prosecutor that there are eye witnesses to the occurrence and the

close relatives like mother, brother etc. have witnessed the

incident. If the petitioner is released on bail, it is likely that he will

influence them and it will affect the investigation. I am satisfied of

the submissions made by learned Public Prosecutor and I am

satisfied that this is not a fit case to grant bail to the petitioner at

this stage.

This petition is dismissed.

K.HEMA, JUDGE
vgs.