High Court Kerala High Court

Saneesh vs State Represented By Sub … on 13 January, 2011

Kerala High Court
Saneesh vs State Represented By Sub … on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8788 of 2010()


1. SANEESH, AGED 20 YEARS,
                      ...  Petitioner
2. VISHNU, S/O.SANTHOSH,
3. SHIJIN, AGED 19 YEARS, S/O.SHAJI,

                        Vs



1. STATE REPRESENTED BY SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/01/2011

 O R D E R
                         V. RAMKUMAR, J.
            -------------------------------------------------
              Bail Application No.8788 of 2010
            --------------------------------------------------
          Dated this the 13th day of January, 2011

                                ORDER

The petitioners, who are accused Nos.1, 6 & 7 in Crime

No.1340 of 2010 of Njarakkal Police Station for offences

punishable under Sections 395 & 412 I.P.C., seek their

enlargement on bail. The petitioners were arrested on

21/12/2010.

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 petitioners, the

relative conduct of the parties, the extent of the injury

sustained, the propensities of the petitioners, 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 petitioners are released on bail, they will definitely

influence and intimidate the prosecution witnesses. There

is also the likelihood of the petitioners making themselves

B.A.No.8788/2010
2

scarce and fleeing from justice. I am, therefore, not inclined

to grant bail to the petitioners at this stage.

This petition is accordingly dismissed.

V. RAMKUMAR, JUDGE
skj