High Court Kerala High Court

C.M.Saleem @ Tiger Saleem vs State Rep. By Public Prosecutor on 16 September, 2008

Kerala High Court
C.M.Saleem @ Tiger Saleem vs State Rep. By Public Prosecutor on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5835 of 2008()


1. C.M.SALEEM @ TIGER SALEEM
                      ...  Petitioner

                        Vs



1. STATE REP. BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.K.PRAVEEN KUMAR

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :16/09/2008

 O R D E R
                               K.HEMA, J.

                   -----------------------------------------
                         B.A.No.5835 of 2008
                   -----------------------------------------

               Dated this the 16th September, 2008

                                O R D E R

This petition is for bail.

2. The alleged offences are under Sections 457, 380 and 461

of Indian Penal Code. Petitioner was originally granted bail in

C.C.No.183/2002. But he absconded after examination of 14

witnesses. Hence, non bailable warrant was issued against him and

he was arrested on 4.8.2008 and he is in custody since then. The

bail application was rejected by the learned Chief Judicial

Magistrate on the ground that it is likely that the petitioner will

abscond.

3. Learned Public Prosecutor submitted that the trial is in

progress.

4. This court dismissed an application just four days prior to

the filing of this petition in B.A.No.5419/08, since the trial is in

progress. As sufficient number of witnesses are examined, at this

stage of trial, I do not think fit to grant bail to the petitioner.

Petition is dismissed.

K.HEMA, JUDGE
vgs.