IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5835 of 2008()
1. C.M.SALEEM @ TIGER SALEEM
... Petitioner
Vs
1. STATE REP. BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :16/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.5835 of 2008
-----------------------------------------
Dated this the 16th September, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 457, 380 and 461
of Indian Penal Code. Petitioner was originally granted bail in
C.C.No.183/2002. But he absconded after examination of 14
witnesses. Hence, non bailable warrant was issued against him and
he was arrested on 4.8.2008 and he is in custody since then. The
bail application was rejected by the learned Chief Judicial
Magistrate on the ground that it is likely that the petitioner will
abscond.
3. Learned Public Prosecutor submitted that the trial is in
progress.
4. This court dismissed an application just four days prior to
the filing of this petition in B.A.No.5419/08, since the trial is in
progress. As sufficient number of witnesses are examined, at this
stage of trial, I do not think fit to grant bail to the petitioner.
Petition is dismissed.
K.HEMA, JUDGE
vgs.