High Court Kerala High Court

E.Mohanan vs The Station House Officer on 2 November, 2010

Kerala High Court
E.Mohanan vs The Station House Officer on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6850 of 2010()


1. E.MOHANAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                Bail Application No.6850 of 2010
                 - - - - - - - - - - - - - - - -
                        DATE: 02.11.2010

                            O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the 1st accused in Crime No.242/2010 of Pariyaram Excise

Range for an offence punishable under Sec.55(a) of the Abkari

Act for having been found in possession of 691.2 litres of IMFL,

seeks his enlargement on bail. Petitioner was arrested on

15.7.2010.

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 w.e.f. 8.11.2010 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: –

B.A.No.6850/2010 -: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.

sj