IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5199 of 2010()
1. FAZIL,S/O.YOUSUF,FAZIL NIVAS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,KILIMANOOR.
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V. RAMKUMAR, J.
.....................................
Bail Application No. 5199 of 2010
.....................................................
Datedthis the 9th day of September, 2010
ORDER
Petitioner, who is the 8th accused in Crime No. 169/CR/TVM/06
for offences punishable under Sections 143, 147, 148 and 302 read
with Section 149 IPC, seeks his enlargement on bail. The occurrence
took place on 09.05.2006. The petitioner was arrested on 17.08.2010.
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
ln