IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8043 of 2010()
1. PRASANTH @ KUTTAI,AGED 28 YEARS
... Petitioner
2. SAREESH, AGED 31 YEARS
3. ANOOP, AGED 24 YEARS
4. SUMESH, AGED 19 YEARS
5. PRASHOB, AGED 24 YEARS
Vs
1. SUB INSPECTOR OF POLICE
... Respondent
2. STATE OF KERALA
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/12/2010
O R D E R
V. RAMKUMAR, J.
--------------------------------------------------------
Bail Application No.8043 of 2010
----------------------------------------------------------
Dated this the 17th day of December, 2010
ORDER
The petitioners, who are accused Nos.1, 3, 5, 6 & 7in
Crime No.618 of 2010 of Chengamanad Police Station for
offences punishable under Section 399 I.P.C. and Section 27
of Arms Act, seek their enlargement on bail. The occurrence
took place on 31/10/2010. The petitioners were arrested on
31/10/2010.
2. The learned public prosecutor opposed the
application contending inter alia that the petitioner and
others are habitual offenders involved in several crimes. A
sword, 4 iron pipes, a packet of chilly powder and 6 monkey
caps to be used as masks were seized from them.
3. Having regard to the gravity of the offences,
nature of the allegations levelled against the petitioners, the
relative conduct of the parties, the propensities of the
petitioners and the other facts and circumstances of the case,
I am of the view that if the petitioners are released on bail,
B.A.No.8043/2010
2
they will definitely influence and intimidate the prosecution
witnesses. There is also the likelihood of the petitioners
making themselves scarce and fleeing from justice. I am,
therefore, not inclined to grant bail to the petitioners at this
stage.
This petition is accordingly dismissed.
V. RAMKUMAR, JUDGE
skj