IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6300 of 2010()
1. AJEESH @ IKRU, S/O.SURESH KUMAR,
... Petitioner
2. EBIN PEREIRA @ MANGAL PANDE @ PODIKUTTAN
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/10/2010
O R D E R
V. RAMKUMAR, J.
....................................................
Bail Application No. 6300 of 2010
.....................................................
Dated: 11-10-2010
ORDER
Petitioners who are accused Nos. 1 and 2 in Crime No.
683 of 2010 of Kazhakuttom Police Station,
Thiruvananthapuram District for offences punishable under
Sections 279, 109 read with Sec. 34 and 119(1) of M.V. Act and
Sec. 27 of the Arms Act, seek their enlargement on bail. Date
of occurrence was on 25-09-2010. They were arrested on the
same day.
2. The learned Public Prosecutor opposed the application
contending inter alia that the first accused is involved in five
other cases and the second accused is involved in nine other
cases and they are habitual offenders entering into quotation
for committing crimes. Both of them did not stop the vehicle
when required to do so by the police and they were intercepted
Bail Application No. 6300 of 2010 -:2:-
to find that A1 was having a sword concealed on his person.
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
antecedents of the petitioners and the potential threat posed by
them and the other facts and circumstances of the case, if the
petitioners are released on bail, they will definitely influence
and intimidate the prosecution witnesses. There is also the
likelihood of the petitioners making themselves scarce and
fleeing from justice. I am, therefore, not inclined to grant bail to
the petitioners at this stage.
This petition is accordingly dismissed.
Dated this the 11th day of October, 2010.
V. RAMKUMAR, (JUDGE)
ani.