High Court Kerala High Court

Babu vs The Excise Inspector on 29 October, 2010

Kerala High Court
Babu vs The Excise Inspector on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6726 of 2010(B)


1. BABU, S/O.BALAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE REP; BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/10/2010

 O R D E R
                         V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                Bail Application No.6726 of 2010
                 - - - - - - - - - - - - - - - -
                      DATED: 29.10.2010

                            O R D E R

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

who is the sole accused in C.R. No.40/2010 of Vadakara Excise

Range for offences punishable under Sec.55(a) of the Abkari Act

read with Rule 9 of the Foreign Liquor Rules for having been

found in possession of 4.125 litres of IMFL, seeks his

enlargement on bail. Petitioner was arrested on 9.10.2010.

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.11.11.2010 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

J.F.C.M, Vatakara and subject to the following conditions: –

B.A.No.6726 of 2010 -:2:-

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.RAMKUMAR, JUDGE.

sj