High Court Kerala High Court

Sivanandan vs State Of Kerala on 24 May, 2010

Kerala High Court
Sivanandan vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2546 of 2010()


1. SIVANANDAN, S/O.RAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :24/05/2010

 O R D E R
                             K. HEMA, J
                          ----------------------
                      B.A.No.2546 OF 2010
                  -----------------------------------
            Dated this the 24th day of May, 2010


                              O R D E R

This is a petition for bail.

2. The alleged offences are under sections 143, 147, 148,

120(B) and 302 IPC r/w 149 IPC and section 3 and 4 of Explosive

Substance Act. Petitioner is the 3rd accused. He was granted bail

once, but later he did not appear in court and hence he was

remanded since 21.11.2009.

3. Learned counsel for the petitioner submitted that all

other accused are on bail. Petitioner will abide by any condition

imposed by this court if bail is granted.

4. Learned public prosecutor opposed this bail application

and submitted that trial is commencing in this case with effect

from today. Petitioner was granted bail, but he jumped jail.

Hence it was not possible to procure his presence. He is involved

in other cases involving Sec.302 IPC. It is not fit to grant bail at

this stage.

B.A. No.2546/10 2

5. On hearing both sides I am satisfied that it is not fit to

grant bail at this stage.

This petition is dismissed.

K. HEMA, JUDGE.

Sou.