High Court Kerala High Court

P.K.Soman vs The State Of Kerala on 4 October, 2010

Kerala High Court
P.K.Soman vs The State Of Kerala on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6055 of 2010()


1. P.K.SOMAN, S/O.KOCHUKUNJU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                            V. RAMKUMAR, J.
                        - - - - - - - - - - - - - - - - -
                 Bail Application No. 6055 of 2010
                        - - - - - - - - - - - - - - - -
                    DATED: 4th October, 2010

                                O R D E R

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

who is the accused in Crime No. 42 of 2010 of Excise Range,

Kanjirappally, Kottayam District for offences punishable under

Sections 55 (a) and 55 (i) of the Abakri Act, seeks his

enlargement on bail. The petitioner was arrested on 18-08-

2010.

2. I 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 undergone by the petitioner and the

other circumstances of the case etc., I am inclined to grant bail

to the petitioner from a future date. Accordingly, the petitioner

is directed to be released on bail with effect from 8-10-2010

on his 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.II, Kanjirappally, and subject

to the following conditions: –

1. Petitioner shall report before the Investigating Officer
between 9 a.m. and 11 a.m. on all Wednesdays.

Bail Application No. 6055 of 2010 -:2:-

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.

Date this the 4th day of October, 2010.

V.RAMKUMAR, JUDGE.

ani.

Bail Application No. 6055 of 2010 -:3:-