IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6505 of 2010()
1. HARIDASAN, S/O. KRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.P.K.MOHANAN(PALAKKAD)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 6505 of 2010
- - - - - - - - - - - - - - - -
DATED: 18th October, 2010
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. 31 of 2009 of Pattambi
Excise Range for an offence punishable under Section 8(1) and
(2) of the Abkari Act for having been found in possession of 9
litres of arrack, seeks his enlargement on bail. Petitioner was
arrested on 20-09-2010.
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 with effect from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from
28-10-2010 on his executing a bond for Rs. 35,000/- (Rupees
thirty five thousand only) with two solvent sureties each for
the like amount to the satisfaction of the J.F.C.M. Pattambi,
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.
Bail Appln.6505 of 2010 -:2:-
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 18th day of October, 2010
V.RAMKUMAR, JUDGE.
ani.
Bail Appln.6505 of 2010 -:3:-