IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1074 of 2009()
1. BALACHANDRAN, S/O.KUTTAN PANICKER
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 1074 of 2009
===============================
DATED: 06.03.2009
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.11 of 2009 of Kattakkada 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 7.2.09.
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. 10.3.09 on his executing a bond for Rs. 20,000/- (Rupees
twenty thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M, Kattakkada, and subject to
the following conditions:
B.A.No.1074/2009 -: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, including custodial 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.
Dated this the 6th day of March, 2009
V.RAMKUMAR, JUDGE.
sj
B.A.No.1074/2009 -:3:-