High Court Kerala High Court

Abdul Latheef.M vs State Of Kerala on 24 January, 2011

Kerala High Court
Abdul Latheef.M vs State Of Kerala on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 280 of 2011()


1. ABDUL LATHEEF.M.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/01/2011

 O R D E R
                          V. RAMKUMAR, J.
             --------------------------------------------------
                Bail Application No.280 of 2011
             ---------------------------------------------------
           Dated this the 24th day of January, 2011

                                 ORDER

The petitioner, who is accused No.1 in Crime No.402 of

2010 of Hosdurg Police Station for offences punishable under

Sections 454, 380 & 461 I.P.C., seeks his enlargement on bail.

The petitioner was arrested on 27/11/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that the petitioner had

committed robbery from the Rajadhani Jewellery at Kasaragod

after making a hole on the wall and had robbed gold ornaments

weighing 15 Kgs. of which a portion alone has been seized so far

at the instance of the petitioner.

3. Having regard to the gravity of the offences, nature of

the allegations levelled against the petitioner, the relative

conduct of the parties, the propensities of the petitioner 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

B.A.No.280/2011
2

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
skj