IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2215 of 2007()
1. JAYAN, VATTATHARA VEEDU,
... Petitioner
2. SAM MATHEW, S/O.JOHN,
3. ABHILASH, S/O.RAGHAVAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SHAJI THOMAS PORKKATTIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2215/2007
-----------------------------
Dated this 13th day of April, 2007
O R D E R
The petitioners who are accused Nos. 2 to 4 in Crime
No.130/2007 of Pathanamthitta police station for an offence
punishable under Section 55(a) of the Abkari Act for allegedly
having been found in possession of 19 litres of rectified spirit on
14.2.2007 and who were arrested on the same day seek their
enlargement on bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences and the
other circumstances of the case etc., I am inclined to grant bail
to the petitioners. Accordingly, the petitioners are directed to
be released on bail on each of them executing a bond for Rs.
20,000/- (Rupees twenty thousand only) with two solvent
sureties each for the like amount to the satisfaction of the
J.F.C.M-I, Pathanamthitta and subject to the following
conditions:
(a). Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.2215/2007
2
(b). The petitioners shall make himself
available for interrogation as and when
required by the police.
(c). The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
(d). The petitioners shall not commit any
offence while on bail.
4. If the petitioners commit breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.2215/2007
3