High Court Kerala High Court

Shins M.S. vs State Of Kerala on 11 October, 2010

Kerala High Court
Shins M.S. vs State Of Kerala on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6167 of 2010()


1. SHINS M.S., AGED 30 YEARS, S/O. SKARIA,
                      ...  Petitioner
2. ULAHANAN S., AGED 28 YEARS,

                        Vs



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

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/10/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
              Bail Application No.6167 of 2010
            ------------------------------------------------
          Dated this the 11th day of October, 2010

                               ORDER

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

No.608 of 2010 of Koyilandy Police Station for offences

punishable under Sections 420, 468, 471 & 473 read with

Section 34 IPC, seek their enlargement on bail. The

petitioners were arrested on 31/8/2010.

2. The learned public prosecutor opposed the

application contending inter alia that the petitioners had

forged the seal of the Judicial Magistrate of the First Class,

Koyilandy and used the same for creating documents by

forging the signature of the Magistrate and that both are

involved in five other crimes of similar nature.

3. Having regard to the nature of the allegations

levelled against the petitioners, the relative conduct of the

parties, the nature of the injury sustained, and the other facts

and circumstances of the case, if the petitioners are released

on bail, they will definitely influence and intimidate the

prosecution witnesses. There is also the likelihood of the

Bail Appln.No.6167/2010
: 2 :

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