IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7277 of 2010()
1. MITHIN,S/O.CHANDRAN,VENGALIL VEEDU,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE,KAZHAKOOTTAM
For Petitioner :SRI.A.AHZAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7277 of 2010
------------------------------------------------
Dated this the 16th day of November, 2010
ORDER
The petitioner, who is accused No.2 in Crime No.578
of 2010 of Pothencode Police Station for offences
punishable under Sections 143, 147, 148, 149, 341, 324 &
307 I.P.C. and Sec.27 of Arms Act, seeks his enlargement
on bail. The petitioner was arrested on 19/10/2010.
2. The learned Public Prosecutor opposed the
application contending inter alia that there are two
persons injured in the occurrence and they were attacked
with sword and chopper resulting in one of them
sustaining fracture of right forearm.
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
Bail Appln.No.7277/2010
: 2 :
view that 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
skj