IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2318 of 2010()
1. ALAMI @ NARAYANAN, S/O.KORRAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SUDHAMANI.T.
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :20/04/2010
O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application No.2318 of 2010
-----------------------------------------
Dated this the 20th day of April, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioner, who is the accused in C.R. No.11 of 2010
of Hosdurg Excise Range, for offences punishable
under Secs.8(1) and 8(2) of the Abkari Act for having
been found in possession of 5 litres of arrack, seeks
his enlargement on bail. Petitioner was arrested on
31.3.2010.
2. I have 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 of 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.15,000/- (Rupees Fifteen
Thousand only) with two solvent sureties each for the
B.A No.2318 of 2010
2
like amount to the satisfaction of the J.F.C.M.-I,
Hosdurg, and subject to the following conditions:
1. 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.K.MOHANAN,
JUDGE
ma
B.A No.2318 of 2010
3
B.A No.2318 of 2010
4
B.A No.2318 of 2010
5