IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1551 of 2007()
1. THAMPAN @ P.C.KUTTAN, S/O. CHACKO,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1551 OF 2007 D
````````````````````````````````````````````````````
Dated this the 20th day of March, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the first accused in C.R. No.19/07 of Thiruvalla Excise Range for
an offence punishable under Sec.8(2) of the Abkari Act(may be
appropriated penal provision is Sec.55(a)) for allegedly having been
found in possession of 223 liters of rectified spirit on 23.2.07 from the
property of one Rajappan Nair and accused Nos.2 and 3, seeks his
enlargement on bail. Petitioner was arrested on 23-2-2007.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to Annexure-II letter dated 23.2.07 issued by
the Mother Superior of St. Mary’s Convent, Kozhimala, Vallamkulam
East to the effect that the petitioner is a permanent worker of the said
Convent and he is not known to have any bad habits and he does not
appear to have involved in the case alleged by the prosecution, I am
inclined to give the petitioner the benefits of the said letter and grant him
bail. Accordingly, the petitioner is directed to be released on bail on his
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
BA.1551/07
: 2 :
J.F.C.M., Thiruvalla and subject to the following conditions:
a. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. 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.
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. RAMKUMAR, JUDGE)
aks