IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6985 of 2010()
1. BAINU.K.K, S/O.KUTTAPPAN,PARACKAL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/11/2010
O R D E R
V. RAMKUMAR, J.
..................................
Bail Application No.6985 of 2010
.....................................................
Dated: 11th day of November, 2010
ORDER
Petitioner, who is the 5th accused in Crime No.819/2008 of
Vadakkekara Police Station for offences punishable under
Sections 489A, B, C and D read with Section 34 of I.P.C., seeks
his enlargement on bail. The petitioner was arrested on
16.9.2010.
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)
dmb