High Court Kerala High Court

Satheesa vs The Excise Range Officer on 3 September, 2010

Kerala High Court
Satheesa vs The Excise Range Officer on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5229 of 2010()


1. SATHEESA, S/O.LATE P.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE EXCISE RANGE OFFICER,
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No. 5229 of 2010
                     - - - - - - - - - - - - - - - -
          Dated this the 3rd day of September, 2010

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the accused in C.R. No.45/2010 of Kasaragod Excise

Range for an offence punishable under Section 55(a) of the

Abkari Act for having been found in possession of 2.520 liters of

Brandy, seeks his enlargement on bail. Petitioner was arrested

on 17.08.2010.

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 with effect from 20.09.2010 on his executing

a bond for Rs. 35,000/- (Rupees thirty five thousand only) with

two solvent sureties each for the like amount to the satisfaction

of the J.F.C.M., Kasaragod and subject to the following

conditions: –

B.A.No. 5229/2010 -:2:-

1. 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 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.

ln