High Court Kerala High Court

Santhoshkumar vs State Of Kerala on 28 December, 2010

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

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8331 of 2010()


1. SANTHOSHKUMAR,S/O.THANKAPPAN PILLAI,
                      ...  Petitioner
2. SHIBU,S/O.THANKAPPAN,

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/12/2010

 O R D E R
                        V.RAMKUMAR, J.
           ---------------------------------------------------
              Bail Application No.8331 of 2010
         -----------------------------------------------------
        Dated this the 28th day of December, 2010

                               ORDER

The petitioners, who are accused Nos.1 & 3 in Crime

No.58 of 2010 of Kazhakkuttom Excise Range, for offences

punishable under Sections 55(a), 58 & 12(1) of Abkari Act,

seek their 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 petitioners. If so, by virtue of

the proviso to Sec.167(2) Cr.P.C. the petitioners are entitled to

be released on bail as of right.

3. Accordingly, the petitioners are directed to be

released on bail on each of them 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:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioners shall not influence or

intimidate the prosecution witnesses nor

Bail Appln.No.8331/2010
: 2 :

shall they attempt to tamper with the

evidence for the prosecution.

3. The petitioners shall make themselves

available for interrogation as and when

required by the investigating officer.

4. The petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled. This application is allowed as above.

V.RAMKUMAR, JUDGE

skj