High Court Kerala High Court

Thankachan vs The State Of Kerala on 30 May, 2008

Kerala High Court
Thankachan vs The State Of Kerala on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2057 of 2008()


1. THANKACHAN, S/O.THOMAS, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :30/05/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 2057 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 30th day of May, 2008

                               O R D E R

The petitioner is the accused in a crime registered alleging

offences punishable, inter alia, under the Kerala Abkari Act. He

was allegedly found to be in possession of 25 x 375 ml. + 750

ml. of IMFL/wine. The petitioner was arrested on 7.5.2008. He

was granted bail by the learned Sessions Judge as per Annex.A1

order, subject to conditions. The conditions include a condition

that the petitioner must make cash deposit of an amount of

Rs.25,000/- by 24.5.2008 in addition to execute a bond for

Rs.50,000/- with two solvent sureties each for the like sum. The

petitioner is a driver by profession. The contraband article was

allegedly being transported in his autorikshaw.

2. According to the petitioner he is absolutely innocent.

Though the order was passed on 20.5.2008, the onerous

condition imposed that he must make a cash deposit of

Res.25,000/- is working to his prejudice. He has not been able

Crl.M.C.No. 2057 of 2008
2

to raise the amount so far and consequently he languishes in the prison

despite the order passed. It is pointed out that though later an

application was filed for modification of the condition, the said prayer

was rejected. In these circumstances the petitioner has come before

this Court with a prayer that the said condition may be deleted.

3. The learned counsel for the petitioner prays, the learned

Prosecutor does not raise any serious objection and I am satisfied, in

the facts and circumstances of this case, that the said condition

regarding cash deposit of Rs.25,000/- can be deleted.

4. This Crl.M.C. is allowed. The said condition is deleted. All

other conditions shall remain in force.

5. Hand over the order.

(R. BASANT)
Judge
tm