High Court Kerala High Court

Skaria @ Bava vs The Sub Inspector Of Police on 26 November, 2010

Kerala High Court
Skaria @ Bava vs The Sub Inspector Of Police on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7590 of 2010()


1. SKARIA @ BAVA, S/O.MAMUNNI,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE DETECTIVE OFFICER, OCW III, PALAKKAD

3. STATE OF KERALA, REPRESENTED BY PUBLIC

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/11/2010

 O R D E R
                            V. RAMKUMAR, J.
             ....................................................
                   Bail Application No.7590 of 2010
             .....................................................
             Dated this the 26th day of November, 2010.

                                   ORDER

Petitioner, who is the 3rd accused in Crime

No.236/CR/2008 of CBCID (OCW III), Palakkad for offences

punishable under SectionS 489(B) and 489(C) r/w Section 34

IPC, seeks his enlargement on bail. The occurrence took place

on 11.11.2008. The petitioner was arrested on 29.10.2010.

2. The application was opposed on behalf of the

prosecution.

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

of the allegations levelled against the petitioner, the relative

conduct of the parties, the extent of the injury sustained, the

propensities of the petitioner, the sentiments of the near

relatives of the victim 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

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).

rv