High Court Kerala High Court

Nagendran @ Nouphal vs Sub Inspector Of Police on 30 April, 2009

Kerala High Court
Nagendran @ Nouphal vs Sub Inspector Of Police on 30 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2275 of 2009()


1. NAGENDRAN @ NOUPHAL,
                      ...  Petitioner
2. K.K. SUDHEER,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/04/2009

 O R D E R
                   P. BHAVADASAN, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   B.A.No. 2275 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 30th day of April, 2009

                         O R D E R

This is an application filed under Section 439 of

Criminal Procedure Code seeking bail.

2. Petitioners are accused Nos. 1 and 2 in Crime

No.120/2009 of Alathur Police Station for an offence

punishable under Section 55(a) of the Abkari Act.

Petitioners were arrested on 23-2-2009. Learned Public

Prosecutor submitted that he has no objection in granting

bail.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioners and also the

fact that a good part of the investigation is over, bail needs

to be granted.

4. The application is allowed as follows:

1) Petitioners shall be released on bail on each

of them executing a bond for Rs.10,000/-

with two solvent sureties each for the like

BA 2275/09 -2-

sum each to the satisfaction of the learned

Magistrate.

2) Petitioners shall not tamper or attempt to

tamper with the evidence or influence or try

to influence the witnesses.

P.BHAVADASAN,
JUDGE.

mn.