High Court Kerala High Court

P.Gopi vs State-Represented By on 20 September, 2010

Kerala High Court
P.Gopi vs State-Represented By on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5637 of 2010()


1. P.GOPI, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY
                       ...       Respondent

2. THE EXCISE RANGE OFFICER,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2010

 O R D E R
                        V. RAMKUMAR, J.
                     * * * * * * * * * * * * * *
             Bail Application No.5637 of 2010
                 * * * * * * * * * * * * * * * * * *
           DATED: 20th day of September, 2010

                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the sole accused in Cr.No.45/2010 of Hosdurg Excise

Range for offences punishable under Sections 55 and 58 of the

Abkari Act 1 of 1077 for having been found in possession of 17

liters of IMFL (95 bottles), seeks his enlargement on bail. The

occurrence took place on 1.9.2010. Petitioner was arrested on

1.9.2010.

2. I 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 undergone by 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 with effect from 11.10.2010 on his executing a

bond for Rs.35,000/- (Rupees thirty five thousand only) with two

solvent sureties each for the like amount to the satisfaction of the

J.F.C.M Court-I, Hosdurg and subject to the following conditions: –

Bail Application No.5637 of 2010
2

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.RAMKUMAR, JUDGE.

dmb