IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6356 of 2010()
1. VELLATH HARIF, S/O.POCKER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.ZUBAIR PULIKKOOL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * *
Bail Application No. 6356 of 2010
* * * * * * * * * * * * * * * * * * * * *
Dated: 13th day of October, 2010
ORDER
Petitioner, who is the 21st accused in Crime No.385/2009 of
Nadapuram Police Station for offences punishable under Sections
143, 147, 148, 353 and 188 read with 149 IPC, Section 3(1) of
P.D.P.P Act and Section 3 and 5 of Explosive Substance Act, seeks
his enlargement on bail. The occurrence took place on
13.10.2009. The petitioner’s formal arrest was recorded on
27.9.2010.
2. The learned Public Prosecutor opposed the application
contending inter-alia that on 13.10.2009 and 24.10.2009 two
police parties were attacked with country bombs giving rise to
Crime Nos.381 and 410 of 2009. In crime No.385/2009, about
250 persons had attacked the police party necessitating 13
rounds of police firing to disburse the unlawful assembly. The
petitioner was the person who supplied country bombs, which
were exploded in all the above three crimes.
Bail Application No. 6356 of 2010
2
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the injury sustained, the sentiments of the near relatives
of the victim and the other facts and circumstances of the case, 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)
dmb