High Court Kerala High Court

Shameer vs State Of Kerala on 26 October, 2010

Kerala High Court
Shameer vs State Of Kerala on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6696 of 2010()


1. SHAMEER, AGED 30 YEARS, S/O.HASSAN,
                      ...  Petitioner
2. SURESH, AGED 30 YEARS, S/O.MANU,

                        Vs



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

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6696 of 2010
             ------------------------------------------------
          Dated this the 26th day of October, 2010

                                ORDER

The petitioners, who are accused Nos.1 & 2 in Crime

No.2734 of 2010 of Central Police Station, Ernakulam for

offences punishable under Sections 406 & 420 read with

Section 34 I.P.C., seek their enlargement on bail. The

petitioners were arrested on 26/9/2010.

2. The learned Public Prosecutor opposed the

application contending inter alia that the petitioners and the

other accused persons after hiring five vehicles on rent were

subsequently making money out of it by pledging the same as

if the vehicles belonged to them.

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

Bail Appln.No.6696/2010
: 2 :

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

skj