IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2860 of 2008()
1. ABDULKALAM @ AZAD,
... Petitioner
2. NOUSHAD.A, S/O.ANSARI, PUTHANVEETTIL
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.DEVIDAS.U.K
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2008
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.2860 of 2008
- - - - - - - - - - - - - - - -
Dated this the 23rd day of May 2008
O R D E R
Petitioners who are accused Nos.1 and 3 in Crime
No.195/2008 of Perinthalmanna Police Station for an offence
punishable under Section 489(B) and (C) seeks their enlargement
on bail. The petitioners were arrested on 17.3.2008.
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 petitioners, the present
stage of investigation and the other facts and circumstances of
the case, I am satisfied that if the petitioners are released on bail,
they will definitely influence and intimidate the prosecution
witnesses. There is also the likelihood of the petitioners making
themselves scarce and fleeing from justice. I am, therefore, not
inclined to grant bail to the petitioners at this stage.
This petition is accordingly dismissed.
V. RAMKUMAR, JUDGE
css/