IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7688 of 2010()
1. RAJI RADHAKRISHNAN, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY STATION HOUSE
... Respondent
For Petitioner :SRI.RAJ MOHAN R.PILLAI
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.7688 of 2010
.....................................................
Dated this the 30th day of November, 2010.
ORDER
Petitioner, who is the first accused in Crime No.1986/2010 of
Ernakulam Town North Police Station for offences punishable under
Sections 406 and 420 IPC, seeks her enlargement on bail. The
petitioner was arrested on 13.10.2010.
2. The application was opposed on behalf of the prosecution.
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 on bail, she will definitely influence and
intimidate the prosecution witnesses. There is also the likelihood of
the petitioner making herself 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).
ln