High Court Kerala High Court

Anandan @ Aniyan vs State Of Kerala on 4 November, 2010

Kerala High Court
Anandan @ Aniyan vs State Of Kerala on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6966 of 2010()


1. ANANDAN @ ANIYAN, S/O. KUTTY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/11/2010

 O R D E R
                        V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
             Bail Application No. 6966 of 2010
                     - - - - - - - - - - - - - - - -
            DATED: 4th day of November, 2010

                             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.53/2010 of Chengannur

Excise Range for an offence punishable under Sec. 8 (1) (2) of

the Abkari Act for having been found in possession of 2 litres of

arrack, seeks his enlargement on bail. Petitioner was arrested

on 06.10.2010.

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 w.e.f. 16.11.2010 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

Magistrate concerned and subject to the following conditions: –

Bail Application No.6966/2010 -: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.

dmb