High Court Kerala High Court

Devarajan vs State Of Kerala on 17 January, 2011

Kerala High Court
Devarajan vs State Of Kerala on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 238 of 2011()


1. DEVARAJAN, AGED 64 YEARS,S/O.AASHI NADAR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.238 of 2011
                 - - - - - - - - - - - - - - - -
                        DATED: 17.01.2011

                             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. 82 of 2010 of

Thiruvananthapuram Excise Range for offences punishable

under Secs.55(i) of the Abkari Act for having been found in

possession of 406 litres of IMFL, seeks his enlargement on bail.

Petitioner was arrested on 24.12.2010.

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 only on a future date. Accordingly, the petitioner is

directed to be released on bail w.e.f. 02.02.2011 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

Magistrate concerned and subject to the following conditions: –

Bail Application No.238/2011 -: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.

Dated this the 17th day of January, 2011.

V.RAMKUMAR, JUDGE.

sj