IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7847 of 2010()
1. JINEESH @ JINNAPPI, AGED 32,
... Petitioner
2. RAJU, AGED 32, S/O.VELAYUDHAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/12/2010
O R D E R
V.RAMKUMAR, J.
-----------------------------------------------------
Bail Application No.7847 of 2010
------------------------------------------------------
Dated this the 09th day of December, 2010
ORDER
The petitioners, who are accused Nos.2 & 3 in Crime
No.698 of 2010 of Vadakkekad Police Station for an offence
punishable under Section 399 I.P.C., seek their enlargement
on bail. The occurrence took place on 28/10/2010. The
petitioners were arrested on 28/10/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that the second accused is
involved in eight other cases including a murder case and the
third accused is involved in six other crimes including two
murder cases and that they were found in a Tavera Car within
the limits of Vadakkekad Police Station armed with deadly
weapons like daggers, iron rods, etc.
3. Having regard to the gravity of the offence, nature
of the allegations levelled against the petitioners, the relative
conduct of the parties, the extent of the injury sustained, the
propensities of the petitioners, the sentiments of the near
relatives of the victim and the other facts and circumstances
of the case, I am of the view that if the petitioners are
Bail Appln.No.7847/2010
: 2 :
released on bail, they will definitely influence and intimidate
the prosecution witnesses. There is also the likelihood of the
petitioners making themselves 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
skj