IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7044 of 2010()
1. SAJI @ SAJEEVAN, S/O.KANNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.SANTHOSH KUMAR (P).
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/11/2010
O R D E R
V. RAMKUMAR, J.
..................................
Bail Application No.7044 of 2010
.....................................................
Dated: 9th day of November, 2010
ORDER
Petitioner, who is the 1st accused in S.C.No.261/2010 on the
file of the Additional Sessions Court, Adhoc-I, Thrissur for an
offence punishable under Section 399 I.P.C., seeks his
enlargement on bail. The petitioner was arrested on 24.11.2009.
The petitioner was found along with four others armed with
deadly weapons at 4.30 a.m on 24.11.2009 at the premises of
Ayyappankavu Temple at Padukulam within the limits of
Kodungallur Police Station. He was apprehended and Crime
No.1317/2009 of Kodungallur Police Station was registered
against him.
2. The learned Public Prosecutor opposed the application
contending inter alia that the petitioner is involved in several
other cases of similar and graver nature and in case, the
petitioner is released on bail, he will make himself scarce and flee
from justice.
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
Bail Application No.7044 of 2010
2
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)
dmb