IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4604 of 2010()
1. CHELLAPPAN @ LOPPUS
... Petitioner
Vs
1. STATE OF KERALA, REP BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/08/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * *
Bail Application NO. 4604 of 2010
* * * * * * * * * * * * * * * * * *
DATED: 13th day of August, 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.26/2010 of Vamanapuram
Excise Range for offences punishable under Secs. 8(1) and (2) of
the Abkari Act for having been found in possession of 5 liters of
arrack, seeks his enlargement on bail. Petitioner was arrested
on 22.7.2010.
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 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 J.F.C.M Court-I, Nedumangad
and subject to the following conditions: –
Bail Application NO. 4604 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.
dmb