IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 842 of 2009()
1. MANOJ, S/O.SREEDHARAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY EXCISE RANGE
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/03/2009
O R D E R
V. RAMKUMAR, J.
=======================
Bail Application No. 842 of 2009
=======================
Dated this the 4th day of March, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the accused in Crime No. 21 of 2009 of Karunagappally
Excise Range for offences punishable under Secs.8 (1) and 8(2)
of the Abkari Act for having been found in possession of 2 liters
of arrack, seeks his enlargement on bail. Petitioner was arrested
on 04.02.2009.
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 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., Karunagappally and
subject to the following conditions:
B.A. No. 842/2009
-: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 4th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv
B.A. No. 842/2009
-:3:-