IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7706 of 2010()
1. SHIHABUDEEN
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE S I OF POLICE,
For Petitioner :SRI.T.S.HARIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/12/2010
O R D E R
V. RAMKUMAR, J.
..........................................
Bail Application No.7706 of 2010
.....................................................
Dated this the 8th day of December, 2010.
ORDER
Petitioner, who is the first accused in Crime No.1649/2010 of
Karunagappally Police Station for offences punishable under Sections
379 and 34 IPC, seeks his enlargement on bail. The petitioner was
arrested on 02.11.2010.
2. Learned Public Prosecutor, on instructions submitted inter alia
that the petitioner is involved in 36 theft cases and the subject matter
in all those cases is motor cycle.
3. Having regard to the gravity of the offences, 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 and the other facts and circumstances of the case, I am of
the view that 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).
ln