IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1833 of 2009()
1. MUHAMMED RAFI, S/O. SAIDALAVIKUTTY,
... Petitioner
2. NOUSHAD, S/O. KUNHALAVI, AGED 23 YEARS,
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.P.SAMSUDIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1833 of 2009
- - - - - - - - - - - - - - - -
Dated this the 8th day of April, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are the accused in C.R. No. 14 of 2009 of Chombala Police
Station for an offence punishable under Section 55(a) of the
Abkari Act for having been found in possession of Indian made
foreign liquour in 15 bottles of 750 ml each, seeks their
enlargement on bail. Petitioners were arrested on 21.03.2009.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioners. Accordingly, the petitioners are directed to be
released on bail with effect from 27.04.2009 on each of them
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., Vatakara and subject to the following
Bail A.No.1833/2009
-:2:-
conditions:
1. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
2. Petitioners shall make themselves available for
interrogation as and when required by the police till
the filing of the final report.
3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. Petitioners shall not commit any offence while
on bail.
If the petitioners commits breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
Dated this the 8th day of April, 2009.
V.RAMKUMAR, JUDGE.
rv
Bail A.No.1833/2009
-:3:-