IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1907 of 2009()
1. REGHUNATH RAI,
... Petitioner
Vs
1. STATE,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.K.P.HARISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 1907 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioner is accused in Crime No.52/2009 of
Badiyadka Police Station for the offence punishable under Section 55
(a) of the Abkari Act.
3. The facts are as stated in the order of the court below,
which is appended to this petition. Considering the quantity involved
and also the fact that a good part of the investigation is over, bail needs
to be granted.
The application is allowed as follows:
1) Petitioner shall be released on bail on his executing a
bond for Rs.20,000/- (Rupees Twenty Thousand only) with two solvent
sureties for the like sum each to the satisfaction of the JFCM
concerned.
2) Petitioner shall report before the investigating officer
on every Tuesday between 10 a.m. and 11 a.m. till final report is laid.
BA. 1907/2009. 2
3) Petitioner shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.