IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5419 of 2010()
1. OMOIJIAD JUDE IMOCHI, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5419 of 2010
------------------------------------------------
Dated this the 9th day of September, 2010
ORDER
The petitioner who is the accused in Crime No.507/2010 of
Nedumbassery Police Station for offences punishable under
Sections 13 & 14 of Foreigners Act, 1946 & Sections 3(2)(a)(3)
Passport Entry into India Act, Sections 419, 468 & 471 I.P.C., seeks
his enlargement on bail. The petitioner was arrested on 8/5/2010.
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
skj