High Court Kerala High Court

Shihabudeen vs The State Of Kerala on 8 December, 2010

Kerala High Court
Shihabudeen vs The State Of Kerala on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7715 of 2010()


1. SHIHABUDEEN, S/O.ABDUL VAHID,
                      ...  Petitioner

                        Vs



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

2. THE S.I.OF POLICE, KARUNAGAPPALLY 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.7715 of 2010
                    .....................................................
            Dated this the 8th day of December, 2010.

                                      ORDER

Petitioner, who is the first accused in Crime No.1748/2010 of

Karunagappally Police Station for offences punishable under Section

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