High Court Kerala High Court

Noufal P vs The State Of Kerala Rep.By on 24 November, 2010

Kerala High Court
Noufal P vs The State Of Kerala Rep.By on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7314 of 2010()


1. NOUFAL P.
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP.BY
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/11/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.7314 of 2010
             ------------------------------------------------
        Dated this the 24th day of November, 2010

                                ORDER

The petitioner, who is the sole accused in Crime No.403

of 2007 of Hosdurg Police Station for an offence punishable

under Section 489 (B) & (C) I.P.C., seeks his enlargement on

bail. The petitioner was arrested on 25/09/2010.

2. The application was opposed on behalf of the

prosecution.

3. Having regard to the gravity of the offence, 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

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