High Court Kerala High Court

M.Raja vs State Of Kerala on 7 January, 2011

Kerala High Court
M.Raja vs State Of Kerala on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8675 of 2010()


1. M.RAJA, S/O.MEENACHI SUNDARAM @
                      ...  Petitioner
2. MEENACHI SUNDARAM @ SUNDARAM @ CHANDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SANTHARAM.P

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/01/2011

 O R D E R
                       V. RAMKUMAR, J.
         ----------------------------------------------------
            Bail Application No.8675 of 2010
        -----------------------------------------------------
         Dated this the 7th day of January, 2011

                              ORDER

The petitioners, who are accused Nos.2 & 1 in Crime

No.162 of 2010 of Nadakavu Police Station for offences

punishable under Sections 457, 380 & 461 I.P.C, seek their

enlargement on bail. The petitioners were arrested on

22/07/2010.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the gravity of the offences,

nature of the allegations levelled against the petitioners,

the relative conduct of the parties, the propensities of the

petitioners and the other facts and circumstances of the

case, I am of the view 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

B.A.No.8675/2010
2

justice. I am, therefore, not inclined to grant bail to the

petitioners at this stage.

This petition is accordingly dismissed.

V. RAMKUMAR, JUDGE
skj