High Court Kerala High Court

Chinju @ Muneer vs State Of Kerala Represented By on 31 August, 2010

Kerala High Court
Chinju @ Muneer vs State Of Kerala Represented By on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5071 of 2010()


1. CHINJU @ MUNEER, AGED 21 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
              Bail Application No. 5071 of 2010
               * * * * * * * * * * * * * * * * * * * * *
               Dated: 31st day of August, 2010

                               ORDER

Petitioner, who is the 2nd accused in Crime No.165/2009 of

Thrithala Police Station for offences punishable under Sections

341, 326, 308 and 120B IPC, seeks his enlargement on bail. The

occurrence took place on 26.6.2009. The petitioner was arrested

on 30.7.2010.

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)
dmb