IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2626 of 2008()
1. FASIL @ FAIZAL,S/O.ABDUL MAJID,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/04/2008
O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application NO. 2626 of 2008
-----------------------------------------
Dated this the 22nd day of April, 2008
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the
petitioner who is the first accused in Crime No.101 of
2008 of Kumbla Police Station for offences punishable
under Sec. 55(a) of the Abkari Act for having been
found transporting 1050 Ltrs. of spirit in 30 kannases
in a car, seeks his enlargement on bail. Petitioner
was arrested on 9.4.2008.
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 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.25,000/- (Rupees Twenty Five
Thousand only) with two solvent sureties each for the
Bail A.No. 2626 Of 2008
-:2:-
like amount to the satisfaction of the J.F.C.M-I,
Hosdurg, and subject to the following conditions:
1. The petitioner shall report
before the Investigating Officer
between 9 a.m. and 11 a.m. twice in a
week.
2. The petitioner shall surrender his
passport before the Judicial First
Class Magistrate Court-I, Hosdurg.
3. The petitioner shall make himself
available for interrogation as and
when required by the police till the
filing of the final report.
4. The petitioner shall not influence
or intimidate the prosecution
witnesses nor shall he attempt to
tamper with the evidence for the
prosecution.
5. 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.K.MOHANAN,
JUDGE
Mbs/
Bail A.No. 2626 Of 2008
-:3:-