IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1295 of 2009()
1. T.K.SAKEER, S/O.MUHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2009
O R D E R
V. RAMKUMAR, J.
=====================
B.A. No. 1295 of 2009
======================
Dated, this the 19th day of March, 2009.
ORDER
Petitioner who is the accused in Crime No.76 of 2009 of
Taliparamba Police Station for offences punishable under Sections
489-B and 489-C, seeks his enlargement on bail. The occurrence took
place on 06.02.2009. The petitioner was arrested on 06.02.2009.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the nature of
legal injury 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 19th day of March, 2009.
V. RAMKUMAR, JUDGE.
rv