IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5025 of 2010()
1. SAI RAJENDRAN, S/O.V.K.SADANANDAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/08/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
B.A.No.5025 of 2010
= = = = = = = = = = = = = =
Dated this the 30th day of August, 2010
ORDER
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Cr. No.28 of 2010 of Thalassery Excise Range
for an offence punishable under Sec.55(a) of the Abkari Act, seeks
his enlargement on bail. Petitioner was arrested on 29.07.2010.
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, 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 w.e.f. 24.09.2010 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 concerned and
subject to the following conditions:
B.A. No.5025 of 2010
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
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.
sj