High Court Kerala High Court

Mani vs State Of Kerala on 6 September, 2010

Kerala High Court
Mani vs State Of Kerala on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5151 of 2010()


1. MANI, AGED 48 YEARS, S/O.ERULLAPPAN,
                      ...  Petitioner
2. SATHEESH, AGED 28 YEARS,

                        Vs



1. STATE OF KERALA, REP.BY EXCISE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                      - - - - - - - - - - - - - - - - -
              Bail Application No. 5151 of 2010
                      - - - - - - - - - - - - - - - -
          Dated this the 6th day of September, 2010

                               O R D E R

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

who are accused Nos.1 and 2 in C.R.No.32/2010 of Angamaly

Excise Range for an offence punishable under Section 55(a) of

the Abkari Act for having been found in possession of 200 liters of

toddy, seek their enlargement on bail. Petitioners were arrested

on 16.08.2010.

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

learned Public Prosecutor.

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

duration of judicial custody of the petitioners and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioners. Accordingly, the petitioners are directed to be

released on bail with effect from 15.09.2010 on each of them

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.-II, Aluva and subject to the following

conditions:

Bail A.No.65 of 2007 -:2:-

1. Petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.

2. Petitioners shall make themselves available
for interrogation as and when required by
the police till the filing of the final report.

3. Petitioners shall not influence or intimidate
the prosecution witnesses nor shall they
attempt to tamper with the evidence for
the prosecution.

4. Petitioners shall not commit any offence
while on bail.

If the petitioners commits breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

ln