High Court Kerala High Court

Aliyar vs State Of Kerala Through The Sub on 1 April, 2009

Kerala High Court
Aliyar vs State Of Kerala Through The Sub on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1636 of 2009()


1. ALIYAR, S/O.KOCHUNNI,KAPPAPPARAMBIL
                      ...  Petitioner
2. SHANAVAS, S/O.ALIYAR,PUTHUKKADAN HOUSE,
3. SAITHU MUHAMMED, S/O.ASSAINAR,KARUKUNNEL
4. RAFEEQ, S/O.SAITHU MUHAMMED,MAROTTIKKAL
5. SIRAJ, S/O.ALIYAR,MANNOOPPARAMBIL HOUSE,

                        Vs



1. STATE OF KERALA THROUGH THE SUB
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/04/2009

 O R D E R
                          V. RAMKUMAR, J.
                   =========================
                 Bail Application No.1636  of 2009
                  ============================
               Dated, this the 1st day of April, 2009

                                ORDER

Petitioners, who are accused Nos. 1 to 5 in Crime No.415

of 2009 of Thrikkakara Police Station for offences punishable

under Sections 120B, 143,147,148,308 & 326 read with 149 IPC

seek their enlargement on bail. The occurrence took place on

10.03.2009. The petitioner were arrested on 15.03.2009.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the nature of the allegations levelled

against the petitioners, the relative conduct of the parties, the

nature of the legal injury sustained 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.

V. RAMKUMAR, (JUDGE)
sj