High Court Kerala High Court

Santhosh Kumar vs State Of Kerala on 3 September, 2010

Kerala High Court
Santhosh Kumar vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4746 of 2010()


1. SANTHOSH KUMAR, S/O.FRANCIS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                -------------------------------
                  Bail Application No. 4746 of 2010
                 -------------------------------
                        DATED: 03-09-2010

                               O R D E R

Petitioner, who is the 2nd accused in Crime No. 8/2009 of

Neyyattinkara Excise Range for offencepunishable under Sections

8(1) & (2) and 55(a) of the Abkari Act, seeks his 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 petitioner. If so, by virtue of the proviso to sec.167

(2) Cr.P.C. the petitioner is entitled to be released on bail as of

right.

3. Accordingly, the petitioner is directed to be released on bail

on his executing a bond for Rs. 1,00,000/- (Rupees one lakh only)

with two solvent sureties each for the like amount to the satisfaction

of the J.F.C.M-I, Neyyattinkara and subject to the following

conditions:-

1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

B.A.No. 4746/2010 2

2. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt
to tamper with the evidence for the
prosecution.

3. The petitioner shall make himself available for
interrogation as and when required by the
investigating officer.

4. 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 3rd day of September, 2010

V.RAMKUMAR, JUDGE

ln