IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5656 of 2010()
1. SUNDARAN, AGED 53,
... 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 :22/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5656 of 2010
------------------------------------------------
Dated this the 22nd day of September, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioner who is the sole accused in Crime No.40/2010 of
Koyilandy Excise Range for an offence punishable under
Section 55(a) of the Abkari Act for having been found in
possession of 4.5 litres of Indian Made Foreign Liquor, seeks his
enlargement on bail. The petitioner was arrested on 2/9/2010.
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 30/9/2010 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 Judicial Magistrate of the First Class,
Koyilandy and subject to the following conditions: –
Bail Appln.No.5656/2010
: 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