IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1690 of 2009()
1. JITHIN RATHEEP, S/O.RATHEEP,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/04/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = = =
B.A.No.1690 of 2009
= = = = = = = = = = = = = = =
Dated, this the 2nd day of April, 2009
ORDER
Petitioner who is the 3rd accused in Crime No.549 of 2007 of
Kannur Town Police Station for offences punishable under
Sections 143,147,148,324 and 307 read with 34 IPC read with 149
IPC and Sections 3 and 5 of Explosive Substance Act seeks his
enlargement on bail. The petitioner was arrested on 25.3.2009.
2. The application was opposed on behalf of the
prosecution. The learned Public Prosecutor submitted that the
petitioner is involved in several other crimes.
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the legal injury sustained and the other facts and
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 petition is accordingly dismissed.
Dated this the 2nd day of April, 2009
V. RAMKUMAR, (JUDGE)
sj