High Court Kerala High Court

M.G.Mohanan vs State Of Kerala on 28 January, 2011

Kerala High Court
M.G.Mohanan vs State Of Kerala on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 536 of 2011()


1. M.G.MOHANAN, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/01/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.536 of 2011
             -----------------------------------------------
           Dated this the 28th day of January, 2011

                                ORDER

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

petitioner, who is accused No.2 in Crime No.1164 of 2010 of

Kannur Town Police Station for an offence punishable under

Section 20(b), II(B) of N.D.P.S. Act, seeks his enlargement on

bail. The petitioner was arrested on 14/12/2010.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offence, the

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case 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 with effect from 07/02/2011 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 Magistrate

concerned and subject to the following conditions:-

Bail Appln.No.536/2011
-2-

1. The 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 at any time 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

skj