High Court Kerala High Court

P.K.Prasad vs State Of Kerala on 22 November, 2010

Kerala High Court
P.K.Prasad vs State Of Kerala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7431 of 2010()


1. P.K.PRASAD, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                Bail Application No.7431 of 2010
                 - - - - - - - - - - - - - - - -
                       DATE: 22.10.2010

                            O R D E R

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

who is the sole accused in Crime No.584/2010 of Vellikulangara

Police Station for offences punishable under Secs.55(a) and (i)

of the Abkari Act for having been found in possession of 6 litres

of toddy, seeks his enlargement on bail. Petitioner was

arrested on 5.11.2010.

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 w.e.f. 26.11.2010 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

J.F.C.M, Chalakudy and subject to the following conditions: –

Bail No.7431/2010 -: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.

Dated this the 22nd day of November, 2010.

V.RAMKUMAR, JUDGE.

sj