IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3146 of 2007()
1. MEJO AGED 27 YEARS, S/O.JOHNY,
... Petitioner
2. JOMON AGED 27 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.G.SURESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3146/2007
- - - - - - - - - - - - - - - -
DATED:25-5-2007
O R D E R
Petitioners who are accused Nos. 5 and 6 in Crime
No.72/2007 of Kongad Police Station for offences
punishable under Sections 363 and 395 IPC seek their
enlargement on bail. Petitioners were arrested on
25.4.2007.
2. The application was opposed on behalf of the
prosecution.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners, the present
stage of investigation of the case and the other circumstances
of the case, 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 application is accordingly dismissed.
V.RAMKUMAR, JUDGE
mrcs