High Court Kerala High Court

Saji @ Sajeevan vs State Of Kerala on 9 November, 2010

Kerala High Court
Saji @ Sajeevan vs State Of Kerala on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7044 of 2010()


1. SAJI @ SAJEEVAN, S/O.KANNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SANTHOSH KUMAR (P).

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ..................................
              Bail Application No.7044 of 2010
            .....................................................
             Dated: 9th day of November, 2010

                                 ORDER

Petitioner, who is the 1st accused in S.C.No.261/2010 on the

file of the Additional Sessions Court, Adhoc-I, Thrissur for an

offence punishable under Section 399 I.P.C., seeks his

enlargement on bail. The petitioner was arrested on 24.11.2009.

The petitioner was found along with four others armed with

deadly weapons at 4.30 a.m on 24.11.2009 at the premises of

Ayyappankavu Temple at Padukulam within the limits of

Kodungallur Police Station. He was apprehended and Crime

No.1317/2009 of Kodungallur Police Station was registered

against him.

2. The learned Public Prosecutor opposed the application

contending inter alia that the petitioner is involved in several

other cases of similar and graver nature and in case, the

petitioner is released on bail, he will make himself scarce and flee

from justice.

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

Bail Application No.7044 of 2010
2

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, 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)
dmb