High Court Kerala High Court

Vipin Kumar vs State Of Kerala on 25 March, 2009

Kerala High Court
Vipin Kumar vs State Of Kerala on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1223 of 2009()


1. VIPIN KUMAR, S/O.NAGAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2009

 O R D E R
                            V. RAMKUMAR, J.
                 -------------------------------
                  Bail Application No. 1223 OF 2009
                 -------------------------------
                         DATED: 25-03-2009

                                O R D E R

Petitioner who is accused No. 1 in C.R. No. 4 of 2009 of

Neyyattinkara Excise Range for offences punishable under Secs. 55

(a), 58 and 67 (b) of the Abkari Act for allegedly having been found

in transporting 320 litres of spirit in an autorickshaw on 24-1-

2009 and who was arrested on the same day, seeks his

enlargement on bail.

2. The learned Public Prosecutor on instructions submitted

that no final report has been filed even after 60 days of judicial

custody of the petitioner. If so, by virtue of the proviso to sec.167

(2) Cr.P.C. the petitioner is entitled to be released on bail as of right.

3. Accordingly, the petitioner is directed to be released on bail

on his executing a bond for Rs. 1,00,000/- (Rupees one lakh only)

with two solvent sureties each for the like amount to the satisfaction

of the J.F.C.M.-I, Neyyattinkara and subject to the following

conditions:-

Bail A.No. 1223 of 2009 -:2:-

1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.

2. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.

3. The petitioner shall make himself available for
interrogation as and when required by the
investigating officer.

4. 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 25th day of March 2009.

V.RAMKUMAR, JUDGE

ani.

Bail A.No. 1223 of 2009 -:3:-