High Court Kerala High Court

Krishnadas vs The Station House Officer on 26 February, 2009

Kerala High Court
Krishnadas vs The Station House Officer on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 883 of 2009()


1. KRISHNADAS, AGED 48 YRS,S/O.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,CENTRAL POLICE
                       ...       Respondent

                For Petitioner  :SRI.P.A.MUJEEB

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2009

 O R D E R
                              V. RAMKUMAR, J.
                  ===============================
                     Bail Application No.883 of 2009
                  ===============================
                             DATED: 26.02.2009

                                      ORDER

Petitioner who is the 1st accused in Crime No.1054/2005 of Central

Police Station, Ernakulam for offences punishable under Sections 365 and

395 IPC, seeks his enlargement on bail. The occurrence took place

on.28.08.05. The petitioner was arrested on 13.01.09.

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 petitioner, the present stage of investigation and

the other facts and circumstances of the case, I am satisfied 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)

sj