High Court Kerala High Court

Muhammed Rafi vs The State Of Kerala on 8 April, 2009

Kerala High Court
Muhammed Rafi vs The State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1833 of 2009()


1. MUHAMMED RAFI, S/O. SAIDALAVIKUTTY,
                      ...  Petitioner
2. NOUSHAD, S/O. KUNHALAVI, AGED 23 YEARS,

                        Vs



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

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2009

 O R D E R
                        V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No. 1833 of 2009
                      - - - - - - - - - - - - - - - -
             Dated this the 8th day of April, 2009.

                               O R D E R

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

who are the accused in C.R. No. 14 of 2009 of Chombala Police

Station for an offence punishable under Section 55(a) of the

Abkari Act for having been found in possession of Indian made

foreign liquour in 15 bottles of 750 ml each, seeks their

enlargement on bail. Petitioners were arrested on 21.03.2009.

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 27.04.2009 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., Vatakara and subject to the following

Bail A.No.1833/2009

-:2:-

conditions:

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.

Dated this the 8th day of April, 2009.

V.RAMKUMAR, JUDGE.

rv

Bail A.No.1833/2009

-:3:-