High Court Kerala High Court

Rasool @ Siyad vs The Station House Officer on 2 August, 2010

Kerala High Court
Rasool @ Siyad vs The Station House Officer on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4571 of 2010()


1. RASOOL @ SIYAD,S/O.BEERASAN,MUNDAKKAL
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER, PAVARATTY
                       ...       Respondent

                For Petitioner  :SRI.E.C.POULOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/08/2010

 O R D E R
                      V.RAMKUMAR, J.
          -----------------------------------------------
           Bail Application No.4571 of 2010
          ------------------------------------------------
         Dated this the 2nd day of August, 2010

                             ORDER

Petitioner, who is the accused in Crime No.343 of

2010 of Pavaratty Police Station for offences punishable

under Sections 452, 323, 324 & 308 I.P.C., seeks his

enlargement on bail. The occurrence took place on

23/6/2010. The petitioner was surrendered on 6/7/2010.

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 legal 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

B.A.No.4571/2010
: 2 :

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