IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 280 of 2011()
1. ABDUL LATHEEF.M.
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/01/2011
O R D E R
V. RAMKUMAR, J.
--------------------------------------------------
Bail Application No.280 of 2011
---------------------------------------------------
Dated this the 24th day of January, 2011
ORDER
The petitioner, who is accused No.1 in Crime No.402 of
2010 of Hosdurg Police Station for offences punishable under
Sections 454, 380 & 461 I.P.C., seeks his enlargement on bail.
The petitioner was arrested on 27/11/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the petitioner had
committed robbery from the Rajadhani Jewellery at Kasaragod
after making a hole on the wall and had robbed gold ornaments
weighing 15 Kgs. of which a portion alone has been seized so far
at the instance of the petitioner.
3. Having regard to the gravity of the offences, nature of
the allegations levelled against the petitioner, the relative
conduct of the parties, the propensities of the petitioner and the
other facts and circumstances of the case, I am of the view that
if the petitioner is released on bail, he will definitely influence
and intimidate the prosecution witnesses. There is also the
B.A.No.280/2011
2
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