IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5071 of 2010()
1. CHINJU @ MUNEER, AGED 21 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/08/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No. 5071 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 31st day of August, 2010
ORDER
Petitioner, who is the 2nd accused in Crime No.165/2009 of
Thrithala Police Station for offences punishable under Sections
341, 326, 308 and 120B IPC, seeks his enlargement on bail. The
occurrence took place on 26.6.2009. The petitioner was arrested
on 30.7.2010.
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