IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 1887 of 2008()
1. MURALIDHARAN
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
Crl.R.P.No.1887 of 2008
= = = = = = = = = = = = = =
Dated this the 8th day of July, 2008
ORDER
The three petitioners who are accused numbers 1,2 and 6 in
Crime No.392/2005 of Chittoor Police Station registered for an
offence punishable under Section 55(a) of the Kerala Abkari Act for
allegedly transporting 770 litres of spirit were granted bail by the
Sessions Court, Palakkad as per the orders passed on CMP
Nos.3407/05, 3845/05 and 291/2006. One of the bail conditions was
that they should report before the Investigating Officer on Mondays
and Thursdays. According to the petitioners they faithfully reported
before the Investigating Officer on every Mondays and Thursdays for
six months after which they discontinued the same on being told by
their counsel that since the charge sheet has already been filed before
the court, it may not be necessary for them to report before the
Investigating Officer. On 31.03.08, the Investigating Officer filed
CMP No.1175/2008 before the Sessions Court, seeking cancellation of
the bail granted to the petitioners on the ground that they had not
reported before the Police after six months of their enlargement on
bail. Upon notice of the said application, the petitioners again
resumed reporting before the Investigating Officer. Subsequently, on
Crl.R.P.No.1887 of 2008
2
14/5/08, the learned Sessions Judge cancelled the bail granted to the
petitioners on the ground that they had admittedly committed breach
of the bail condition regarding reporting before the Investigating
Officer and that the explanation offered by them was not bona fide.
2. After hearing both sides, I see no reason why the explanation
offered by the petitioner should not be accepted. Accordingly, the
impugned order is set aside and the petitioners shall stand enlarged
on bail as originally granted on the same bail bond and sureties and
subject to all the conditions imposed by the Sessions Judge including
the condition for reporting before the Investigating Officer on all
Mondays and Thursdays.
3. The Investigating Officer shall file a statement before this
Court within 14 days from today as to why the investigation of this
case has not been completed even after the lapse of three years.
This Crl.R.P. is disposed of as above.
Dated this the 8th day of July, 2008.
V. RAMKUMAR, JUDGE
sj
Hand over a copy of this order to the learned Public Prosecutor