High Court Kerala High Court

Kanakan @ Reji vs State Of Kerala on 28 May, 2007

Kerala High Court
Kanakan @ Reji vs State Of Kerala on 28 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2866 of 2007()


1. KANAKAN @ REJI,AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/05/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 2866 OF 2007

                    ````````````````````````````````````````````````````

                     Dated this the 28th day of May, 2007


                                      O R D E R

Petitioner, who is the 1st accused in Crime No.190/07 of

Chengannur Police Station for offences punishable under Secs.379 and

413 read with section 34 IPC, seeks his enlargement on bail. The

occurrence took place on 4.4.07. The petitioner was arrested on

6.4.07.

2. The application was opposed on behalf of the prosecution.

3. Having regard to the nature of the offences, the duration of

the judicial custody of the petitioner, the present stage of investigation

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)

aks