High Court Kerala High Court

Manoj vs State Of Kerala Represented By on 20 July, 2010

Kerala High Court
Manoj vs State Of Kerala Represented By on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4036 of 2010()


1. MANOJ, S/O.YASODHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/07/2010

 O R D E R
                                K. HEMA, J
                            ----------------------
                         B.A.No.4036 OF 2010
                      -----------------------------------
               Dated this the 20th day of July, 2010


                                 O R D E R

This petition is for bail.

2. The alleged offences are under sections 55(a) and (i) of

Abkari Act. According to prosecution on 21.5.2010 at about

4.45pm petitioner along with another were found transporting

175 liters of spirit in an autorickshaw. Petitioner was arrested

from the spot. Second accused ran away.

3. Learned counsel for the petitioner submitted that

investigation is not completed. Petitioner is in custody for the

past 60 days. He is entitled for bail on default, it is submitted.

4. Learned public prosecutor conceded that no charge sheet

is laid so far. Petitioner is not involved in any other crime.

5. On hearing both sides, I am satisfied that bail can be

granted on conditions. Hence the following order is passed:

Petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent

sureties each for the like amount to the

B.A. No.4036/10 2

satisfaction of the learned Magistrate, on

following conditions:

1) Petitioner shall report before the
investigating officer on every alternate
days between 10 AM and 1 PM.

2) Petitioner shall not influence or intimidate
the witnesses or tamper with evidence.

3) In case petitioner is involved in other crime
of similar nature, the bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE.

sou.