IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2210 of 2010()
1. THOMAS,S/O.VARGHESE, MALAYIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/04/2010
O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application No. 2210 of 2010
-----------------------------------------
Dated this the 16th day of April, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioner, who is the accused in C.R. No.22/2010 of
Kothamangalam Excise Range, for offences punishable
under Secs.55(a) and (i) of the Abkari Act for having been
found in possession of 15 litres of IMFL, seeks his
enlargement on bail. Petitioner was arrested on
31.3.2010.
2. I have heard the learned counsel for the
petitioner and the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioner and the other
circumstances of the case etc., I am inclined to grant bail
to the petitioner. Accordingly, the petitioner is directed to
be released on bail on his executing a bond for Rs.15,000/-
(Rupees Fifteen Thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M.,
Bail A.No.2210/2010
2
Kothamangalam, and subject to the following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioner shall make himself available for
interrogation as and when required by the Police till
the filing of the final report.
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.
4. 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.K.MOHANAN,
JUDGE
ami/