High Court Kerala High Court

Sreedhara.K. vs State – Represented By Public on 7 July, 2008

Kerala High Court
Sreedhara.K. vs State – Represented By Public on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4042 of 2008()


1. SREEDHARA.K., AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE - REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE EXCISE RANGE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2008

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No.4042 of 2008
                     - - - - - - - - - - - - - - - -
              Dated this the 7th day of July 2008

                               O R D E R

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

who is the sole accused in C.R. No.18 of 2008 of Badiadka

Excise Range for offences punishable under Secs.8 (1) (2) and

55(a) of the Abkari Act for having been found transmitting 10

liters of arrack, seeks his enlargement on bail. Petitioner was

arrested on 4/6/2008.

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. 25,000/-

(Rupees twenty five thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M.-I,

Bail -:2:-

Kasaragod, and subject to the following conditions:

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 7th day of July 2008

V.RAMKUMAR, JUDGE

css/

Bail -:3:-