IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 975 of 2009()
1. MOHANAN, KADAMPALLIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/03/2009
O R D E R
V. RAMKUMAR, J.
=====================
B.A. No. 975 of 2009
======================
Dated, this the 3rd day of March, 2009.
ORDER
Petitioner who is the accused in Crime No.500 of 2008 of
Mundakayam Police Station for offences punishable under Sections
489 (b), 489(c), 232, 243, 511 of 420 r/w Section 34 IPC seeks his
enlargement on bail. The occurrence took place on 13.12.2008. The
petitioner was arrested on 22.01.2009.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the nature of
injuries sustained by the injured, the relatively short duration of the
judicial custody undergone by the petitioner, the present stage of
investigation and the other facts and circumstances of the case, I am
satisfied 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.
Dated this the 3rd day of March, 2009.
V. RAMKUMAR, JUDGE.
rv