IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1423 of 2009()
1. BABU @ SUHAIL, S/O.MUHAMMED,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2009
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = = = =
B.A.No.1423 of 2009
= = = = = = = = = = = = = = =
Dated, this the 24th day of March, 2009
ORDER
Petitioner, who is the accused in Crime No.77 of 2009
of Chevayur Police Station for offences punishable under
Sections 457 and 379 IPC seeks his enlargement on bail. The
petitioner was arrested on 18.2.2009.
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 legal 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.
Dated this the 24th day of March, 2009
V. RAMKUMAR, (JUDGE)
sj