High Court Kerala High Court

Mujeeb Khan @ Mujeeb vs State Of Kerala on 14 September, 2010

Kerala High Court
Mujeeb Khan @ Mujeeb vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5387 of 2010()


1. MUJEEB KHAN @ MUJEEB,S/O.ABDUL JALEEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
              Bail Application No.5387 of 2010
               * * * * * * * * * * * * * * * * * * * * *
            Dated: 14th day of September, 2010

                               ORDER

Petitioner, who is the sole accused in Crime No.106/2010 of

Valiyamala Police Station for an offence punishable under Section

302 IPC, seeks his enlargement on bail. The occurrence took

place on 20.6.2010. The petitioner was arrested on 22.6.2010.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the injury sustained and the other facts and

circumstances of the case, 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)
dmb