High Court Kerala High Court

Abdul Khader vs State Of Kerala on 3 April, 2009

Kerala High Court
Abdul Khader vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1732 of 2009()


1. ABDUL KHADER, AGED 43 YEARS, S/O.YUSAFF,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.ASHIK K.MOHAMMED ALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2009

 O R D E R
                          V. RAMKUMAR, J.
                      * * * * * * * * * * * * * * * * * *
                        B.A. No. 1732 of 2009
                     * * * * * * * * * * * * * * * * * *
                          Dated: 3-4-2009
                                  ORDER

Petitioner who is the 8th accused in Crime No. 445 of 2006
of Thoppumpady Police Station for offences punishable under
Sections 420, 375 and 342 read with Sec. 34 I.P.C. The date of
occurrence was on 25-8-2006. The petitioner was arrested on
23-1-2009.

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

3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the legal injury sustained and the other facts and
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 petition is accordingly dismissed.

Sd/-V. RAMKUMAR, (JUDGE)
ani.

/true copy/