IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1037 of 2011()
1. VIJAYAN PILLAI,S/O.SANKU PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/02/2011
O R D E R
V. RAMKUMAR, J.
....................................................
Bail Application No. 1037 of 2011
.....................................................
Dated this the 16th day of February, 2011.
ORDER
Petitioner, who is the sole accused in Crime No.79 of 2011
of Kundara Police Station for offences punishable under Sections
511 of 376, 506(i), 324, 450, 377 and 201 I.P.C., seeks his
enlargement on bail. The petitioner was arrested on 15.01.2011.
2. The learned Public Prosecutor opposed the application
contending inter alia that the petitioner who is the uncle of the
victim aged 11 years, had sexually abused the child.
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
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