High Court Kerala High Court

Sasikumar vs State Of Kerala Rep By on 13 December, 2010

Kerala High Court
Sasikumar vs State Of Kerala Rep By on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8094 of 2010()


1. SASIKUMAR, S/O.KOCHIKUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/12/2010

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.8094 of 2010
              -----------------------------------------------
         Dated this the 13th day of December, 2010

                                ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioner who is the sole accused in C.R.No.779 of 2010

of Puthoor Police Station for an offence punishable under

Section 55(a) & (i) of the Abkari Act for having been found in

possession of 150 ml. of Indian Made Foreign Liquor, seeks his

enlargement on bail. The petitioner was arrested on 22/11/2010.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offence, 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 20/12/2010 on his executing a

bond for `35,000/- (Rupees thirty five thousand only) with two

solvent sureties each for the like amount to the satisfaction of

the Judicial Magistrate of the First Class-I, Kottarakara and

subject to the following conditions:-

Bail Appln.No.8094/2010 -: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
skj