High Court Kerala High Court

Mithin vs The State Of Kerala on 16 November, 2010

Kerala High Court
Mithin vs The State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7277 of 2010()


1. MITHIN,S/O.CHANDRAN,VENGALIL VEEDU,
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE,KAZHAKOOTTAM

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                       V.RAMKUMAR, J.
            ----------------------------------------------
             Bail Application No.7277 of 2010
           ------------------------------------------------
        Dated this the 16th day of November, 2010

                              ORDER

The petitioner, who is accused No.2 in Crime No.578

of 2010 of Pothencode Police Station for offences

punishable under Sections 143, 147, 148, 149, 341, 324 &

307 I.P.C. and Sec.27 of Arms Act, seeks his enlargement

on bail. The petitioner was arrested on 19/10/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that there are two

persons injured in the occurrence and they were attacked

with sword and chopper resulting in one of them

sustaining fracture of right forearm.

3. Having regard to the gravity of the offences,

nature of the allegations levelled against the petitioner,

the relative conduct of the parties, the extent of the injury

sustained, the propensities of the petitioner, the

sentiments of the near relatives of the victim and the

other facts and circumstances of the case, I am of the

Bail Appln.No.7277/2010
: 2 :

view 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.

V. RAMKUMAR, JUDGE
skj