IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8237 of 2010()
1. ABDUL SHUKKUR @ SHUKKUR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/12/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------------------------
Bail Application No.8237 of 2010
-----------------------------------------------------
Dated this the 21st day of December, 2010
ORDER
The petitioner, who is accused No.1 in Crime No.215 of 2010
of Pariyaram MCH Police Station for offences punishable under
Sections 143, 147, 148, 452, 326 & 427 read with Section 149
I.P.C., seeks his enlargement on bail. The occurrence took place on
31/05/2010. The petitioner was arrested on 29/11/2010.
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
skj