IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5680 of 2010()
1. PRAJITH, AGED 32 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No.5680 of 2010
* * * * * * * * * * * * * * * * * *
DATED: 23rd day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Cr.No.68/2010 of Karthikapally Excise
Range for an offence punishable under Sec. 8(1) and (2) of the
Abkari Act for having been found in possession of 500 ml arrack,
seeks his enlargement on bail. Petitioner was arrested on
5.9.2010.
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. Accordingly, the petitioner is directed to be
released on bail with effect from 01.10.2010 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 Court-I, Haripad and subject to the following conditions:-
Bail Application No.5680 of 2010
2
1. The 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.RAMKUMAR, JUDGE.
dmb