IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2969 of 2007()
1. JEMSHID, S/O. THEJIB,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.R.SREEJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/05/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.2969/2007
- - - - - - - - - - - - - - - -
DATED:23-5-2007
O R D E R
Petitioner who is the accused in Crime
No.128/2007 of Kasaba Police Station for offences
punishable under Sections 328, 366 and 376(g) IPC read with
Section 34 IPC, seeks his enlargement on bail. Petitioner
was arrested on 18.4.2007.
2. The application was opposed on behalf of the
prosecution.
3. This is a case of gang rape committed on a girl
belonging to the Scheduled caste. Having regard to the
nature of the offences, the duration of judicial custody of the
petitioner, the present stage of investigation of the case and
the other 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 application is accordingly dismissed.
V.RAMKUMAR,
JUDGE
mrcs