IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8788 of 2010()
1. SANEESH, AGED 20 YEARS,
... Petitioner
2. VISHNU, S/O.SANTHOSH,
3. SHIJIN, AGED 19 YEARS, S/O.SHAJI,
Vs
1. STATE REPRESENTED BY SUB INSPECTOR
... Respondent
For Petitioner :SRI.A.X.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/01/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------------------------
Bail Application No.8788 of 2010
--------------------------------------------------
Dated this the 13th day of January, 2011
ORDER
The petitioners, who are accused Nos.1, 6 & 7 in Crime
No.1340 of 2010 of Njarakkal Police Station for offences
punishable under Sections 395 & 412 I.P.C., seek their
enlargement on bail. The petitioners were arrested on
21/12/2010.
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 petitioners, the
relative conduct of the parties, the extent of the injury
sustained, the propensities of the petitioners, 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 petitioners are released on bail, they will definitely
influence and intimidate the prosecution witnesses. There
is also the likelihood of the petitioners making themselves
B.A.No.8788/2010
2
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