High Court Kerala High Court

Tomy Joseph vs State Of Kerala on 26 August, 2009

Kerala High Court
Tomy Joseph vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4818 of 2009()


1. TOMY JOSEPH, KOLLAMPARAMBIL,
                      ...  Petitioner
2. JOHNEY JOSEPH, KOLLAMPARAMBIL,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSEPCTOR OF POLICE, ERATTUPETTA.

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/08/2009

 O R D E R
                         K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.4818 of 2009
                 ---------------------------------------------
             Dated this the 26th day of August, 2009

                               O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.3 and 4 in Crime No.259 of 2009 of Erattupetta

Police Station.

2. The offences alleged against the accused are under

Sections 15(c) of the Abkari Act and Sections 224, 225 and 353

of the Indian Penal Code.

3. The prosecution case is that the first accused, who is a

toddy tapper, was selling toddy to accused Nos.2, 3 and 4 in a

public place. On seeing the police party, the first accused ran

away. Accused Nos.2, 3 and 4 were taken to custody by the

police. But, pushing the police persons away, they escaped from

the police jeep.

4. Accused No.1 was granted anticipatory bail by the

Sessions Court, Kottayam, as per the order dated 18th July 2009

in Crl.M.P.No.1553 of 2009. As per the order dated 3-8-2009,

BA 4818/09 2

anticipatory bail was granted by this Court in favour of the 2nd

accused.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioners.

6. There will be a direction that in the event of the arrest of

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.25,000/-

each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall report before the
investigating officer between 9 A.M. and 11
A.M. on all Mondays, till the final report is filed
or until further orders;

b) The petitioners shall appear before the
investigating officer for interrogation as and
when required;

c) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence;

d) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail;

e) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

BA 4818/09 3

The Bail Application is allowed to the extent
indicated above.

K.T.SANKARAN,
JUDGE
mn