IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5357 of 2010()
1. KUMAR @ SREEKUMAR, S/O. CHANDRAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.SAJU.S.A
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
....................................................
Bail Application No.5357 of 2010
.....................................................
Dated: 8.09.2010
ORDER
Petitioner, who is the 1st accused in Crime No.786/ 2010 of Nemom
Police Station for offences punishable under Sections 365,354,323,506(i) and
308 read with 34 IPC seeks his enlargement on bail. The petitioner was
arrested on 9.8.2010.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the allegations levelled against
the petitioner, the relative conduct of the parties, the nature of the injury
sustained 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)
sj