High Court Kerala High Court

Vasu vs State Of Kerala on 9 June, 2008

Kerala High Court
Vasu vs State Of Kerala on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3452 of 2008()


1. VASU, S/O.SREEDHARAN, ERNEZHUTH HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :09/06/2008

 O R D E R
                                     K. HEMA, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               B.A.No. 3452 of 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 9th day of June, 2008

                                        O R D E R

Application for bail.

2. Petitioner is the 1st accused. Crime is registered against the

petitioner and another for offences under sections 341, 323, 324, 307 and

302 read with section 34 IPC. According to the prosecution, due to previous

enmity accused attacked the defacto-complainant and his brother with a

knife and inflicted injuries on his chest and stomach consequent to which

he died.

3. Petitioner is in custody since 10-4-2008 onwards. This

application is opposed. It is submitted that still a tense situation is

prevailing in the locality. If the petitioner is released on bail, it will be

dangerous to his own life. On hearing both sides, I am satisfied that it is not

fit to grant bail at this stage.

The application is dismissed.

K. HEMA,
JUDGE.

mn.

-2-