IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8672 of 2010()
1. SREENI @ SREENIVASAN
... Petitioner
Vs
1. STATE REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER
For Petitioner :SRI.K.P.HARISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/01/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.8672 of 2010
-----------------------------------------------
Dated this the 7th day of January, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioner who is accused No.1 in C.R.No.368 of 2010
of Nileshwaram Police Station, for an offence punishable under
Section 55(a) of the Abkari Act for having been found in
possession of 45 litres of Indian Made Foreign Liquor, seeks his
enlargement on bail. The petitioner was arrested on 08/12/2010.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 12/01/2011 on his executing a
bond for `35,000/- (Rupees thirty five thousand only) with two
solvent sureties each for the like amount to the satisfaction of
the Judicial Magistrate of the First Class-II, Hosdurg and subject
to the following conditions:-
Bail Appln.No.8672/2010
-:2:-
1. The 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
skj