High Court Kerala High Court

Davis vs The State Of Kerala on 7 January, 2011

Kerala High Court
Davis vs The State Of Kerala on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8721 of 2010()


1. DAVIS, AGED 48
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/01/2011

 O R D E R
                         V. RAMKUMAR, J.
            --------------------------------------------------
               Bail Application No.8721 of 2010
            ---------------------------------------------------
           Dated this the 7th day of January, 2011

                                ORDER

The petitioner, who is the sole accused in Crime No.965 of

2010 of Peramangalam Police Station for offences punishable

under Sections 511 of 376 I.P.C, seeks his enlargement on bail.

The petitioner was arrested on 10/12/2010.

2. The learned Public Prosecutor opposed the

application submitting inter alia that the petitioner who is

employed as security guard in the hospital in question had

sexually assaulted the victim girl aged 12 years who was

hospitalised there for an operation on the next day.

3. Having regard to the gravity of the offences, nature of

the allegations levelled against the petitioner, 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 likelihood of the petitioner making

B.A.No.8721/2010
2

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