IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2138 of 2007()
1. T.M.NOUSAL @ VALIYA NOUFAL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/04/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2138/2007
-----------------------------
Dated this 11th day of April, 2007
O R D E R
The petitioner, who is the second accused in Crime
No.275/2007 of Tirur police station registered for an offence
punishable under Section 401 IPC, seeks his enlargement on
bail.
2. The case of the prosecution is that at about 10.30 a.m
on 14.3.2007, near the boat jetty at Tirur bye-pass road the
petitioner, along with two other accused persons, was found
involved in some secret talk. The petitioner was arrested on the
same day.
3. The learned Public Prosecutor opposed the
application submitting inter alia that the petitioner is a habitual
offender and he is the accused in several theft cases registered
by various police stations.
4. That is not a reason why the petitioner’s custody
should be continued in the present case where there was
nothing more than a secret talk allegedly seen by the detecting
police officer. I am therefore, inclined to grant bail to the
petitioner.
5. Accordingly, the petitioner is directed to be released
on bail on his executing a bond for Rs. 10,000/- (Rupees ten
B.A.2138/2007
2
thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M, Tirur and subject to
the following conditions:
(a). The petitioner shall report before the
Investigating Officer between 9 am. and 11
am. on all Wednesdays.
(b). The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the
final report.
(c). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
(d). The petitioner shall not commit any
offence while on bail.
6. If the petitioner commits 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.2138/2007
3