High Court Kerala High Court

Saji Antony vs State Of Kerala on 24 September, 2010

Kerala High Court
Saji Antony vs State Of Kerala on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5789 of 2010()


1. SAJI ANTONY, S/O.ANTONY FERNANDEZ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.N.MAHESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/09/2010

 O R D E R
                            V. RAMKUMAR, J.
             ....................................................
                   Bail Application No.5789 of 2010
             .....................................................
                           Dated: 24.09. 2010

                                   ORDER

Petitioner, who is the accused in Crime No.230 of 2010 of

Kazhakuttam Police Station for an offence punishable under

Section 376 read with 511 IPC, seeks his enlargement on bail.

The petitioner was arrested on 4.9.2010.

2. The learned Public Prosecutor opposed the application

submitting, inter alia, that the petitioner who is a married man

aged 35 years had attempted to ravish the victim aged 16 years.

He was the driver of the vehicle owned by the victim’s father and

is involved in three other crimes.

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)
sj