High Court Kerala High Court

N.Anwar Badsha vs State Of Kerala on 29 November, 2010

Kerala High Court
N.Anwar Badsha vs State Of Kerala on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7635 of 2010()


1. N.ANWAR BADSHA, S/O.NOOR MUHAMMAD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.T.I.DANIEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/11/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.7635 of 2010
            ------------------------------------------------
        Dated this the 29th day of November, 2010

                               ORDER

The petitioner, who is accused No.6 in Crime No.590 of

2010 of Kadirur Police Station, Kannur for offences punishable

under Sections 379, 411, 201 & 465 I.P.C., seeks his

enlargement on bail. The petitioner was arrested on

11/10/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that the stolen vehicle

involved is a lorry having national permit and the other

accused persons had entrusted vehicle of the petitioner who

had changed the registration number etc. and that the

petitioner is also involved in yet another crime of Vellayil

Police Station.

3. Having regard to the gravity of the offences, nature

of the allegations levelled against the petitioner, the relative

conduct of the parties, the propensities of the petitioner and

the other facts and circumstances of the case, I am of the view

Bail Appln.No.7635/2010
: 2 :

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