IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8821 of 2010()
1. MADAVAN @ RAJESH, AGED 35 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESNTED BY THE
... Respondent
For Petitioner :SRI.P.A.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/01/2011
O R D E R
V. RAMKUMAR, J.
=====================
Bail Application No. 8821 of 2010
========================
Dated this the 10th day of January, 2011.
ORDER
Petitioner, who is the sole accused in Crime No.1306 of
2010 of Udayamperoor Police Station, Ernakulam for an offence
punishable under Section 308 I.P.C., seeks his enlargement on
bail. The occurrence took place on22.09.2010. The petitioner
was arrested on 06.11.2010.
2. The learned Public Prosecutor opposed the application
contending inter alia that the victim of the petitioner is none
other than his own wife on whom he had inflicted 10 stab
injuries. The petitioner is involved in eight other crimes
including proceedings under the KAPPA.
3. Having regard to the gravity of the offences, nature
of the allegations levelled against the petitioner, the relative
conduct of the parties, the extent of the injury sustained, the
propensities of the petitioner, the sentiments of the near
relatives of the victim and the other facts and circumstances of
the case, I am of the view that if the petitioner is released on
bail, he will definitely influence and intimidate the prosecution
B.A. No. 8821/2010 : 2:
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.
rv