IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6380 of 2010()
1. RADHAKRISHNAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.SYAM J.SAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 6380 of 2010
- - - - - - - - - - - - - - - -
DATED: 13-10-2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No. 993 of 2010 of Kunnikode
Police Station for an offence punishable under Section 55 (a) of
Abkari Act, for having been found in possession of 5.25 litres of
Indian Made Foreign Liquor, seeks his enlargement on bail.
Petitioner was arrested on 21-09-2010.
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 with effect from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from
26-10-2010 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.III, Punalur, and
subject to the following conditions: –
Bail Appln. 6380 of 2010 -: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.
Dated this the 13th day of October, 2010.
Sd/-V.RAMKUMAR, JUDGE.
ani.
/true copy/
P.S. to Judge
Bail Appln. 6380 of 2010 -:3:-