High Court Kerala High Court

K.Ravi vs State Of Kerala on 27 January, 2011

Kerala High Court
K.Ravi vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 489 of 2011()


1. K.RAVI, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/01/2011

 O R D E R
                       V. RAMKUMAR, J.
          --------------------------------------------------
             Bail Application No.489 of 2011
          ---------------------------------------------------
         Dated this the 27th day of January, 2011

                              ORDER

The petitioner, who is accused No.14 in Crime No.792

of 2010 of Kalpetta Police Station for offences punishable

under Sections 419, 420, 465, 468, 471 & 120(b) read with

Section 34 I.P.C., seeks his enlargement on bail. The

petitioner was arrested on 22/12/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that the petitioner acted as

the middleman in the racket consisting of A9 and others who

on the strength of forged advise memos and identity cards

purportedly issued by the Kerala Public Service Commission

procured false appointment orders to A1 to A8 in the

Revenue Department of the Government in Wayanad

District.

3. Having regard to the gravity of the offences,

nature of the allegations levelled against the petitioner, the

relative conduct of the parties, the propensities of the

B.A.No.489/2011
2

petitioner and the other facts and circumstances of the case,

I am of the view that 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
skj