High Court Kerala High Court

Surendran vs State Of Kerala on 7 July, 2008

Kerala High Court
Surendran vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4326 of 2008()


1. SURENDRAN, S/O RAGHAVAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2008

 O R D E R
                            V. RAMKUMAR, J.
                 ===============================
                   Bail Application No. 4326 of 2008
                 ===============================
                           DATED: 07.07.2008

                               O R D E R

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

is the sole accused in Crime No.38 of 2008 of Kayamkulam Excise

Range for an offence punishable under Secs.55(i) of the Abkari Act

for having been found in possession of 500 ml of Indian

Made Foreign Liquor, seeks his enlargement on bail. Petitioner

was arrested on 24.06.2008.

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. 20,000/- (Rupees twenty

thousand only) with two solvent sureties each for the like amount to

the satisfaction of the J.F.C.M., Kayamkulam, and subject to the

following conditions:

B.A.No.4326/2008 -: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, 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.

V.RAMKUMAR, JUDGE.

sj

B.A.No.4326/2008 -:3:-