High Court Kerala High Court

V.A.Asokan vs State Of Kerala on 21 December, 2010

Kerala High Court
V.A.Asokan vs State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8183 of 2010()


1. V.A.ASOKAN, S/O.AYYAPPAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.N.ABHILASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2010

 O R D E R
                         V. RAMKUMAR, J.
               ....................................................
                 Bail Application No. 8183 of 2010
               .....................................................
         Dated this the 21st day of December, 2010.

                                   ORDER

Petitioner, who is the 8th accused in Crime

No.481/CR/HHW-III/KKD/10 of CBCID, Kozhikode for offences

punishable under Section 57 of the Abkari Act and Section 302

IPC, seeks his enlargement on bail. The petitioner was arrested

on 30.11.2010.

2. The learned Public Prosecutor opposed the application

submitting inter alia that this is a hooch tragedy in which 24

persons had lost their lives by drinking toddy mixed with Methyl

Alcohol and the petitioner is a staff of the first accused who was

running the toddy shops on benami.

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, 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 petitioner is released on

bail, he will definitely influence and intimidate the prosecution

B.A. No. 8183/2010 : 2:

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).

rv