High Court Kerala High Court

Jestus Ravi vs The State Of Kerala on 20 September, 2010

Kerala High Court
Jestus Ravi vs The State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5616 of 2010(J)


1. JESTUS RAVI, AGED 40, S/O.DEVARAJ,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.A.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
              Bail Application No.5616 of 2010
               * * * * * * * * * * * * * * * * * * * * *
            Dated: 20th day of September, 2010

                               ORDER

Petitioner, who is the sole accused in Crime No.1364/2010

of Palarivattom Police Station for offences punishable under

Sections 406 and 420 IPC, seeks his enlargement on bail. The

petitioner was arrested on 31.7.2010.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the 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.

V. RAMKUMAR, (JUDGE)
dmb