IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2658 of 2009()
1. JYOTHI KUMAR,S/O.GOPINATHA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/05/2009
O R D E R
P.S.GOPINATHAN, J.
======================================
B.A.No.2658 of 2009
======================================
Dated this the 19th day of May 2009
ORDER
The petitioner is the accused in C.R.No.41 of 2009 of
Aryanad Excise Range. The petitioner was found in possession
of 5 litres of arrack on 4.5.2009. The petitioner was
apprehended and produced before the Judicial Magistrate of
the First Class II, Nedumangad. He was remanded to judicial
custody. His application for bail was dismissed. Now this
petition.
2. When this petition came up for hearing, the learned
Public Prosecutor submitted that bail may be granted on
conditions.
3. In the result, this petition is allowed and it is ordered
that the petitioner shall be released on bail on executing a bond
for Rs.30,000/- (Rupees Thirty thousand only) with two solvent
sureties each for the like sum to the satisfaction of the Judicial
First Class Magistrate II, Nedumangad on the following
conditions:-
i) The petitioner shall report before the
Investigating Officer at 10 a.m. on every
B.A.No.2658 of 2009 2
Tuesday.
ii) The petitioner shall not directly or indirectly make
any inducement, threat or promise to any person
acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the
Court or to any police officer.
P.S.GOPINATHAN, JUDGE
css/