High Court Kerala High Court

Binu @ Manoj vs State Of Kerala on 20 September, 2010

Kerala High Court
Binu @ Manoj vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5595 of 2010()


1. BINU @ MANOJ,KALLISERIL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP,BY
                       ...       Respondent

                For Petitioner  :SRI.R.SUNIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
              Bail Application No.5595 of 2010
               * * * * * * * * * * * * * * * * * * * * *
            Dated: 20th day of September, 2010

                               ORDER

Petitioner, who is the 4th accused in Crime No.67/2008 of

Veeyapuram Police Station for an offence punishable under

Section 395 IPC, seeks his enlargement on bail. The occurrence

took place on 26.9.2008. The petitioner was arrested on

10.8.2010.

2. The learned Public Prosecutor opposed the application

submitting inter-alia that there were altogether seven accused

persons, who came in a Maruthi car and snatched the gold chain

of the complainant and that the petitioner is involved in other

similar crimes.

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