IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4960 of 2010()
1. APPUNNI, S/O.VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.A.R.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/08/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No. 4960 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 31st day of August, 2010
ORDER
Petitioner, who is the 3rd accused in Crime No.244/2010 of
Kurathikadu Police Station for offences punishable under Sections
449, 323, 341, 324, 506(II), 307 and 302 read with 34 IPC, seeks
his enlargement on bail. The occurrence took place on 15.6.2010.
The petitioner was arrested on 20.6.2010.
2. The application was opposed on behalf of the
prosecution.
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the injury sustained and the other facts and
circumstances of the case, 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)
dmb