IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 273 of 2011()
1. SETHU,S/O.SOMAN NAIR,AGED 19 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.RAM MOHAN.G.
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/01/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.273 of 2011
-----------------------------------------------
Dated this the 18th day of January, 2011
ORDER
The petitioner, who is accused No.1 in Crime No.3201 of
2010 of Kottarakkara Police Station for an offence punishable
under Section 302 read with Section 34 I.P.C., seeks his
enlargement on bail. The petitioner was arrested on
27/12/2010.
2. The application was opposed on behalf of the
prosecution.
3. Having regard to the gravity of the offence, nature of
the allegations levelled against the petitioner, the relative
conduct of the parties, the extent of the injury sustained, the
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
B.A.No.273/2011
2
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
skj