High Court Kerala High Court

Murukan vs State Of Kerala on 21 April, 2009

Kerala High Court
Murukan vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1984 of 2009()


1. MURUKAN S/O. PONNAYYAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                      V. K.MOHANAN, J.
              -----------------------------------------
            Bail Application No.1984 of 2009
              -----------------------------------------
          Dated this the 21st day of April, 2009


                           O R D E R

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

petitioner who is the sole accused in C.R. No.26 of 2009 of

Udumbanchola Excise Range for offences punishable under

Secs. 55(a) and (i) of the Abkari Act for having been found

in possession of 11 litres of Indian made foreign liquor,

seeks his enlargement on bail. Petitioner was arrested on

22.03.2009.

2. I have 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 of 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.15,000/-

(Rupees Fifteen Thousand only) with two solvent sureties

each for the like amount to the satisfaction of the J.F.C.M.,

Nedumkandom and subject to the following conditions:

B.A.No.1984 of 2009
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.K.MOHANAN,
JUDGE
pac