High Court Kerala High Court

Eswaran vs The State Of Kerala on 4 February, 2011

Kerala High Court
Eswaran vs The State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 686 of 2011()


1. ESWARAN, AGED 45, S/O.PAZHANISWAMY
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/02/2011

 O R D E R
                          V. RAMKUMAR, J.
               - - - - - - - - - - - - - - - - - - - - - - - -
                        B.A. No. 686 of 2011
               - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 4th day of February, 2011.

                               O R D E R

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

who is the sole accused in Crime No. 70 of 2010 of Agali Excise

Range for an offence punishable under Section 55(a) of the

Abkari Act for having been found in possession of 20 litres of

arrack, seeks his enlargement on bail. Petitioner was arrested

on 23.12.2010.

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. Accordingly, the petitioner is directed to be

released on bail w.e.f. 15.02.2011 on his executing a bond for

`1,00,000/- (Rupees one lakh only) with two solvent sureties each

for the like amount to the satisfaction of the J.F.C.M., Mannarkkad

and subject to the following conditions: –

B.A. No.686/2011 -: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.

V.RAMKUMAR, JUDGE.

rv