IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24060 of 2003(L)
1. KERALA FINANCIAL CORPORATION,
... Petitioner
Vs
1. THE THIRUVANANTHAPURAM DISTRICT LEGAL
... Respondent
2. AYYAPPAN CHETTIAR, RESIDING AT LEKSHMI
For Petitioner :SRI.L.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :29/07/2008
O R D E R
JUSTICE P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
===================================
W.P.(C).No.24060 of 2003
===================================
Dated this the 29th day of July, 2008
AWARD
The Chief Manager of the Kerala State Financial
Corporation, Branch Office, Thiruvananthapuram filed a
statement showing that the parties have settled the matter and
the loan transaction account stands closed. The deposited
documents were also released to the concerned party and
therefore they are not pressing the writ petition and
withdrawing the same. Accordingly, W.P.(C).No.24060/2003 is
disposed of as withdrawn. The Statement filed by the Chief
Manager will form part of the award.
P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Bail Appl..No. 4766 of 2008()
#1. MATHEW @ PAPPACHAN,
... Petitioner
Vs
$1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
! For Petitioner :SRI.M.RAMESH CHANDER
^ For Respondent :PUBLIC PROSECUTOR
*Coram
The Hon'ble MRS. Justice K.HEMA
% Dated :30/07/2008
: O R D E R
K. HEMA, J.
———————————————–
Bail Appl.No. 4766 of 2008
———————————————–
Dated this the 30th day of July, 2008.
ORDER
Petition for anticipatory bail.
2. According to prosecution, the petitioner was found in
possession of 15 bottles of Indian made foreign liquor. On seeing the
police, petitioner fled from the scene abandoning the article, which on
examination, was found to contain liquor.
3. Learned counsel for the petitioner submitted that the
petitioner has absolutely no connection with the crime. Petitioner’s
name is not mentioned in the F.I. Statement. There was no arrest from
the spot. Petitioner was falsely implicated in this case.
3. Learned Public Prosecutor opposed this application for
anticipatory bail and submitted that petitioner was arrayed as accused
after questioning the witnesses whose statements reveal that they
identified them at the spot. The identity of the accused is clearly
revealed from the statement given by the witnesses. It is also pointed
out that the petitioner’s name is mentioned in the F.I.R. itself.
4. On hearing both sides, I am satisfied that it is not a fit
case to grant anticipatory bail, especially since no materials are
available at this stage to substantiate the innocence of the accused.
Petition is dismissed.
K. HEMA, JUDGE.
Krs.