IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6256 of 2010()
1. JOSE M THOMAS,S/O.THOMAS,MANAYANICKAL
... Petitioner
2. BALAKRISHNAN NAIR,S/O.AYYAPPAN PILLAI,
3. PRAKASH,S/O.GOPALAKRISHNAN NAIR,
4. SONI JOSEPH,S/O.JOSEPH,ELANJIMATTATHIL
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 6256 of 2010
- - - - - - - - - - - - - - - -
DATED: 11-10-2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos. 1 to 4 in Crime No. 1049 of 2010 of
Pala Police Station for offences punishable under Sections 420,
294 A read with Sec. 34 I.P.C., Sec. 7 (3) of the Lottery
Regulations Act, 1998 and also Sections 3,7 and 9 A of the
Kerala Gaming Act, seek their enlargement on bail. Petitioners
were arrested on 9-9-2010.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners and the other
circumstances of the case etc., I am inclined to grant bail to the
Bail Application NO. 6256 of 2010 -:2:-
petitioners from a future date. Accordingly, the petitioners are
directed to be released on bail with effect from 20-10-2010 on
each of them executing a bond for Rs. 25,000/- (Rupees
twenty five thousand only) with two solvent sureties each for
the like amount to the satisfaction of the J.F.C.M. Pala, and
subject to the following conditions:
1. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. Any lottery business conducted by the petitioners
shall be strictly in accordance with the license granted by
the Government of Kerala.
3. Petitioners shall not conduct or get themselves
involved in the conduct of any on line lottery which is
totally banned in the State of Kerala.
4. Petitioners shall make themselves available for
interrogation as and when required by the police till the
filing of the final report.
5. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
Bail Application NO. 6256 of 2010 -:3:-
6. Petitioners shall not commit any offence while on
bail.
If the petitioners commits breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
Dated this the 11th day of October, 2010.
Sd/-V.RAMKUMAR, JUDGE.
ani.
/true copy/
P.S.to Judge