IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2113 of 2009()
1. DEVADAS, S/O KELAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/04/2009
O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application No.2113 of 2009
-----------------------------------------
Dated this the 21st day of April, 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.258/2009 of Vadakara police station for offences
punishable under Secs. 8(1) and 8(2) of the Abkari Act for having been
found in possession of 11 bottles of 180 ml each of Indian Made Foreign
Liquor, seeks his enlargement on bail. Petitioner was arrested on
31/03/2009.
2. I have 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 of 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.15,000/-
(Rupees fifteen thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M Vadakara, and subject to the
following conditions:
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.
B.A.No.2113/2009 :2:
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.
4, If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
5. This application is allowed as above.
V.K.MOHANAN,
JUDGE
jsr