IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3276 of 2008()
1. JEYIN JOY,
... Petitioner
2. JOBI THOMAS,S/O.THOMAS,VELASSERI VEEDU,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/05/2008
O R D E R
V. RAMKUMAR, J.
=====================
B.A. No. 3276 of 2008
======================
Dated, this the 22nd day of 2008.
ORDER
Petitioners who are the accused in Crime No.198 of 2008 of
Shornur Police Station for offences punishable under Sections 8(1)
and (2) of the Abkari Act seeks their enlargement on bail. The
occurrence took place on 03.05.2008. The petitioners were arrested
on 03.05.2008.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the nature of
injuries sustained by the injured, the relatively short duration of the
judicial custody undergone by the petitioners, the present stage of
investigation and the other facts and circumstances of the case, I am
satisfied that if the petitioners are released on bail, they will definitely
influence and intimidate the prosecution witnesses. There is also the
likelihood of the petitioners making himself scarce and fleeing from
justice. I am, therefore, not inclined to grant bail to the petitioners at
this stage.
This petition is accordingly dismissed.
V. RAMKUMAR, JUDGE.
rv