High Court Kerala High Court

B.K.Narayanan vs State Of Kerala on 17 January, 2011

Kerala High Court
B.K.Narayanan vs State Of Kerala on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 231 of 2011()


1. B.K.NARAYANAN, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/01/2011

 O R D E R
                          V. RAMKUMAR, J.
               ----------------------------------------------
                Bail Application No.231 of 2011
               -----------------------------------------------
            Dated this the 17th day of January, 2011

                                 ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioner who is the sole accused in Crime No.71 of 2010 of

Hosdurg Excise Range for an offence punishable under Section

55(a) of the Abkari Act for having been found in possession of

5.4 litres of Indian Made Foreign Liquor, seeks his enlargement

on bail. The petitioner was arrested on 28/12/2010.

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 01/02/2011 on his executing a

bond for `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-I, Hosdurg and subject

to the following conditions:-

Bail Appln.No.231/2011
-: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