High Court Kerala High Court

Thomas vs State Of Kerala on 16 April, 2010

Kerala High Court
Thomas vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2210 of 2010()


1. THOMAS,S/O.VARGHESE, MALAYIL HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                     V. K.MOHANAN, J.
             -----------------------------------------
            Bail Application No. 2210 of 2010
              -----------------------------------------
         Dated this the 16th day of April, 2010

                           O R D E R

In this Petition filed under Sec. 439 Cr.P.C., the

petitioner, who is the accused in C.R. No.22/2010 of

Kothamangalam Excise Range, for offences punishable

under Secs.55(a) and (i) of the Abkari Act for having been

found in possession of 15 litres of IMFL, seeks his

enlargement on bail. Petitioner was arrested on

31.3.2010.

2. I have heard the learned counsel for the

petitioner and the learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioner and the other

circumstances of the case etc., I am inclined to grant bail

to the petitioner. Accordingly, the petitioner is directed to

be released on bail on his executing a bond for Rs.15,000/-

(Rupees Fifteen Thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M.,

Bail A.No.2210/2010
2

Kothamangalam, and subject to the following conditions:

1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall make himself available for
interrogation as and when required by the Police till
the filing of the final report.

3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.

4. The petitioner shall not commit any offence while on
bail.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.K.MOHANAN,
JUDGE
ami/