IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 731 of 2011()
1. BABU, AGED 45, S/O.BALAKRISHNAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.731 of 2011
-----------------------------------------------
Dated this the 9th day of February, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is accused No.2 in Crime No.01 of 2010 of
Thiruvananthapuram Excise Range for offences punishable
under Sections 20(b)(ii)(B) of the Narcotic Drugs and
Psychotropic Substances Act, 1985, seeks his enlargement on
bail. The petitioner surrendered on 06/01/2011.
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, the
present stage of investigation of the case 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 22/02/2011 on his executing a bond for
`1,00,000/- (Rupees One lakh only) with two solvent sureties
each for the like amount to the satisfaction of the Magistrate
concerned and subject to the following conditions:-
Bail Appln.No.731/2011
-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 at any time 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