High Court Kerala High Court

Fazil vs Sub Inspector Of Police on 9 September, 2010

Kerala High Court
Fazil vs Sub Inspector Of Police on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5199 of 2010()


1. FAZIL,S/O.YOUSUF,FAZIL NIVAS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,KILIMANOOR.
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/09/2010

 O R D E R
                             V. RAMKUMAR, J.
                        .....................................
                Bail Application No. 5199 of 2010
                .....................................................
          Datedthis the 9th day of September, 2010

                                     ORDER

Petitioner, who is the 8th accused in Crime No. 169/CR/TVM/06

for offences punishable under Sections 143, 147, 148 and 302 read

with Section 149 IPC, seeks his enlargement on bail. The occurrence

took place on 09.05.2006. The petitioner was arrested on 17.08.2010.

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 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.

V. RAMKUMAR, JUDGE
ln