IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1363 of 2009()
1. LALU,S/O.AYYAPPAN,AGED 23 YEARS,
... Petitioner
2. LAIJU,S/O.AYYAPPAN AGED 22 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2009
O R D E R
V. RAMKUMAR, J.
=====================
B.A. No. 1363 of 2009
======================
Dated, this the 20th day of March, 2009.
ORDER
Petitioners who are the accused in Crime No.1098 of 2008 of
Kalady Police Station for offences punishable under Sections
143,147, 148, 120B and 307 r/w Section 149 IPC and Section 3 of the
Explosive Substances Act, seek their enlargement on bail. The
occurrence took place on 17.11.2008. The petitioners were arrested
on 12.03.2009.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the nature of
legal injury sustained by the injured, the relatively short duration of
the judicial custody undergone by the petitioners, the present stage of
investigation and the other facts and circumstances of the case, I am
satisfied that if the petitioners are 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.
Dated this the 20th day of March, 2009.
V. RAMKUMAR, JUDGE.
rv