IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7595 of 2010()
1. RADHAKRISHNAN,S/O.RAMASWAMI,HOUSE NO.L
... Petitioner
Vs
1. STATE OF KERALA,REP;BY THE PUBLIC
... Respondent
For Petitioner :SRI.K.M.JAMALUDHEEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7595 of 2010
------------------------------------------------
Dated this the 30th day of November, 2010
ORDER
The petitioner, who is accused No.24 in Crime
No.481/CR/HHW-III/KKD/10 of CBCID, Kozhikode for offences
punishable under Sections 302 I.P.C. & 57-A of the Abkari
Act, seeks his enlargement on bail. The petitioner was
arrested on 14/10/2010.
2. The learned ADGP opposed the application submitting
inter alia as follows:-
This is a ‘Hooch Tragedy’ which took place in
Malappuram District in which 14 crimes were registered and
altogether 26 persons died after drinking the killer brew.
3. Having regard to the gravity of the offences, nature
of the allegations levelled against the petitioner, the relative
conduct of the parties, the extent of the injury sustained, the
propensities of the petitioner, the sentiments of the near
relatives of the victim and the other facts and circumstances
of the case, I am of the view that if the petitioner is released
Bail Appln.No.7595/2010
: 2 :
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