IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2156 of 2010()
1. N.VIJAYAN, S/O.KRISHNAN, AGED 28 YEARS,
... Petitioner
2. P.SUDHAKARAN, S/O.GOPALAN, AGED 31 YEARS
Vs
1. S.H.O.KADIRUR REPRESENTED BY
... Respondent
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/04/2010
O R D E R
V. K.MOHANAN, J.
---------------------------------------------
Bail Application No.2156 of 2010
----------------------------------------------
Dated this the 16th day of April, 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 Crime No.215
of 2010 of Kadirur Police Station, for offences punishable
under Sec.55(a) of the Abkari Act for having been found in
possession of 96 bottles (each containing 180 ml) of IMFL,
seek their enlargement on bail. Petitioners were arrested
on 16.3.2010.
2. I have 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 on each of them executing a bond for
Rs.15,000/- (Rupees Fifteen Thousand only) with two
B.A.No.2156 of 2010
-:2:-
solvent sureties each for the like amount to the
satisfaction of the Sessions Court, Thalassery, and
subject to the following 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 commit 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.K.MOHANAN,
JUDGE
ami/