High Court Kerala High Court

Navas vs State Of Kerala on 31 May, 2007

Kerala High Court
Navas vs State Of Kerala on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3203 of 2007()


1. NAVAS, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, CHAVARA.

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2007

 O R D E R
                                V. RAMKUMAR, J.

                    ````````````````````````````````````````````````````

                            B.A. No. 3203 OF 2007 A

                    ````````````````````````````````````````````````````

                     Dated this the 31st day of May, 2007


                                      O R D E R

Petitioner, who is the accused in Crime No.344/2006 of

Chavara Thekkumbhagom Police Station for an offence

punishable under Sec.376 IPC, seeks his enlargement on bail.

The petitioner was arrested on 22.5.2007.

2. The application was opposed on behalf of the

prosecution.

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

duration of the judicial custody of the petitioner, the present stage

of investigation 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)

aks