High Court Kerala High Court

Aneesh vs State Of Kerala on 2 May, 2007

Kerala High Court
Aneesh vs State Of Kerala on 2 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2502 of 2007()


1. ANEESH, S/O. ANANDAN, AGED 20 YEARS,
                      ...  Petitioner
2. RATHEESH, S/O. PUSHKARAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/05/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 2502 OF 2007

                    ````````````````````````````````````````````````````

                     Dated this the 2nd day of May, 2007


                                      O R D E R

Petitioners, who are accused Nos.2 and 5 in Crime

No.541/06 of Haripad Police Station for offences punishable under

Secs.143, 147, 148, 149, 452, 324, 326, 323 and 427 IPC, seek their

enlargement on bail. The occurrence took place on 24.12.06. The

petitioners surrendered on 30.1.07.

2. The application was opposed on behalf of the prosecution.

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

the judicial custody of the petitioners, the present stage of investigation

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)

aks