IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2502 of 2007()
1. ANEESH, S/O. ANANDAN, AGED 20 YEARS,
... Petitioner
2. RATHEESH, S/O. PUSHKARAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2502 OF 2007
````````````````````````````````````````````````````
Dated this the 2nd day of May, 2007
O R D E R
Petitioners, who are accused Nos.2 and 5 in Crime
No.541/06 of Haripad Police Station for offences punishable under
Secs.143, 147, 148, 149, 452, 324, 326, 323 and 427 IPC, seek their
enlargement on bail. The occurrence took place on 24.12.06. The
petitioners surrendered on 30.1.07.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the duration of
the judicial custody of the petitioners, the present stage of investigation
and the other facts and circumstances of the case, if the petitioners are
released on bail, 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)
aks