High Court Kerala High Court

Balachandran vs State Of Kerala on 6 March, 2009

Kerala High Court
Balachandran vs State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1074 of 2009()


1. BALACHANDRAN, S/O.KUTTAN PANICKER
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2009

 O R D E R
                             V. RAMKUMAR, J.
                 ===============================
                    Bail Application No. 1074 of 2009
                 ===============================
                           DATED: 06.03.2009

                                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.11 of 2009 of Kattakkada Excise

Range for offences punishable under Secs.8 (1) and 8(2) of the

Abkari Act for having been found in possession of 5 litres of arrack,

seeks his enlargement on bail. Petitioner was arrested on 7.2.09.

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. 10.3.09 on his executing a bond for Rs. 20,000/- (Rupees

twenty thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M, Kattakkada, and subject to

the following conditions:

B.A.No.1074/2009 -: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, including custodial 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 6th day of March, 2009

V.RAMKUMAR, JUDGE.

sj

B.A.No.1074/2009 -:3:-