IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2275 of 2009()
1. NAGENDRAN @ NOUPHAL,
... Petitioner
2. K.K. SUDHEER,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.N.K.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/04/2009
O R D E R
P. BHAVADASAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 2275 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 30th day of April, 2009
O R D E R
This is an application filed under Section 439 of
Criminal Procedure Code seeking bail.
2. Petitioners are accused Nos. 1 and 2 in Crime
No.120/2009 of Alathur Police Station for an offence
punishable under Section 55(a) of the Abkari Act.
Petitioners were arrested on 23-2-2009. Learned Public
Prosecutor submitted that he has no objection in granting
bail.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners and also the
fact that a good part of the investigation is over, bail needs
to be granted.
4. The application is allowed as follows:
1) Petitioners shall be released on bail on each
of them executing a bond for Rs.10,000/-
with two solvent sureties each for the like
BA 2275/09 -2-
sum each to the satisfaction of the learned
Magistrate.
2) Petitioners shall not tamper or attempt to
tamper with the evidence or influence or try
to influence the witnesses.
P.BHAVADASAN,
JUDGE.
mn.