IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4125 of 2006()
1. THOMSUN, S/O. OUSO,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :20/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4125/2006
------------------
DATED THIS THE 20TH DAY OF JULY, 2006
O R D E R
The petitioner is the second accused, in
C.R.No.18/2004 of Paravur Excise Range. The allegation is
that the petitioner, along with the first accused, was found
in illegal possession of thirty liters of illicit arrack, on
31.7.2004. The first accused was arrested on the same
day. The second accused could not be arrested. The facts
reveal, as submitted by the learned Public Prosecutor, that
on the submission of the first accused, the second
accused, the petitioner herein, is also implicated. Hence
the petitioner is before this Court, under Section 438
Cr.P.C.
2. After hearing the counsel as well as the public
Prosecutor, I direct the petitioner to surrender before the
Judicial Magistrate of First Class, North Paravur, on
26.7.2006 at 11.00 a.m., and move an application for bail,
in which event the learned Magistrate shall consider the
B.A.4125/2006
2
same and release the petitioner on bail, imposing such
conditions which are deemed necessary. However I
make it clear that if the investigating officer desires to
have the petitioner, the second accused, for
interrogation, he may move an application before the
Court below for the custody, which also shall be
considered by the learned Magistrate, according to the
law and dispose of it, after hearing both sides.
The application is disposed of as above.
J.M.JAMES
JUDGE
mrcs