IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 536 of 2011()
1. M.G.MOHANAN, AGED 51 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/01/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.536 of 2011
-----------------------------------------------
Dated this the 28th day of January, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is accused No.2 in Crime No.1164 of 2010 of
Kannur Town Police Station for an offence punishable under
Section 20(b), II(B) of N.D.P.S. Act, seeks his enlargement on
bail. The petitioner was arrested on 14/12/2010.
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, the
present stage of investigation of the case 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 07/02/2011 on his executing a bond for
`1,00,000/- (Rupees One lakh only) with two solvent sureties
each for the like amount to the satisfaction of the Magistrate
concerned and subject to the following conditions:-
Bail Appln.No.536/2011
-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 at any time 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