High Court Kerala High Court

Santhosh Kumar @ Santhosh vs State Of Kerala on 14 September, 2010

Kerala High Court
Santhosh Kumar @ Santhosh vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5445 of 2010()


1. SANTHOSH KUMAR @ SANTHOSH,A3
                      ...  Petitioner

                        Vs



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

2. CIRCLE INSPECTOR OF POLICE

                For Petitioner  :SMT.VIJAYAKUMARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     * * * * * * * * * * * * * * * *
              Bail Application No.5445 of 2010
               * * * * * * * * * * * * * * * * * * * * *
            Dated: 14th day of September, 2010

                               ORDER

Petitioner, who is the 3rd accused in Crime No.102/2010 of

Parassala Police Station for an offence punishable under Section

394 IPC, seeks his enlargement on bail. The occurrence took

place on 1.2.2010. The petitioner was arrested on 14.8.2010.

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 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)
dmb