High Court Kerala High Court

Jemshid vs State Of Kerala on 24 May, 2007

Kerala High Court
Jemshid vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2969 of 2007()


1. JEMSHID, S/O. THEJIB,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2007

 O R D E R
                             V. RAMKUMAR, J.

                         - - - - - - - - - - - - - - - - -

                     Bail Application NO.2969/2007

                            - - - - - - - - - - - - - - - -

                             DATED:23-5-2007



                                   O R D E R

Petitioner who is the accused in Crime

No.128/2007 of Kasaba Police Station for offences

punishable under Sections 328, 366 and 376(g) IPC read with

Section 34 IPC, seeks his enlargement on bail. Petitioner

was arrested on 18.4.2007.

2. The application was opposed on behalf of the

prosecution.

3. This is a case of gang rape committed on a girl

belonging to the Scheduled caste. Having regard to the

nature of the offences, the duration of judicial custody of the

petitioner, the present stage of investigation of the case and

the other circumstances of the case, 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 application is accordingly dismissed.

V.RAMKUMAR,

JUDGE

mrcs