IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3205 of 2008()
1. SEBI @ SEBIN, S/O.P.V.KADER,
... Petitioner
2. ABID @ SAINAL ABID, S/O.SAINUDDEEN,
3. SHARAFUDDEEN @ SHARAFU,
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/05/2008
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.3205 of 2008
===============================
DATED: 21.05.2008
ORDER
Petitioners who are accused Nos.1 to 3 in Crime No.226 of 2008 of
Pavaratty Police Station for offences punishable under Sections 450 and
307 read with 34 IPC seek their enlargement on bail. The occurrence took
place on. 26.4.2008. The petitioners were arrested on 4.5.2008.
2. The application was opposed on behalf of the prosecution.
3. Having regard to the nature of the offences, the nature of
injuries sustained by the injured, the relatively short duration of the judicial
custody undergone by the petitioners, the present stage of investigation
and the other facts and circumstances of the case, I am satisfied 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 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)
sj