IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4551 of 2010()
1. K.V.JANARDHANAN, AGED 50 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/08/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.4551 of 2010
- - - - - - - - - - - - - - - -
Dated this the 12th day of August 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Crime No. 448 of 2010 of Chandera Police
Station for offences punishable under Sections 55(a) & (i) of the
Abkari Act for having been found in possession of 8 liters
of Indian Made Foreign Liquor, seeks his enlargement on bail.
Petitioner was arrested on 17/07/2010.
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 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 – I, Hosdurg and
subject to the following conditions: –
B.A No.4551/2010 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
vdv