High Court Kerala High Court

Muniyandi vs State Of Kerala on 28 December, 2010

Kerala High Court
Muniyandi vs State Of Kerala on 28 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8524 of 2010()


1. MUNIYANDI, S/O.THIRUMAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.THOMAS J.ANAKKALLUNKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/12/2010

 O R D E R
                        V.RAMKUMAR, J.
           ---------------------------------------------------
              Bail Application No.8524 of 2010
          -----------------------------------------------------
        Dated this the 28th day of December, 2010

                               ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioner who is the sole accused in C.R.No.99 of 2010 of

Kattappana Excise Range, for an offence punishable under

Section 55(a) & (i) of the Abkari Act for having been found in

possession of 910 ml. of Indian Made Foreign Liquor, seeks

his enlargement on bail. The petitioner was arrested on

15/12/2010.

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 04/01/2011

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, Nedumkandom and subject to the following

Bail Appln.No.8524/2010
: 2 :

conditions:-

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