IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1963 of 2009()
1. RAGHAVAN,S/O.CHEKKOTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. STATION HOUSE OFFICER,
For Petitioner :SRI.DILIP MOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P. BHAVADASAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 1963 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 15th day of April, 2009
O R D E R
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioner is the accused in Crime No.12/2009 of
Koyilandi Excise Range for an offence punishable under
Section 8(2) of the Abkari Act. Having regard to the nature of
the offences, the duration of judicial custody undergone by the
petitioner, the present stage of investigation of the case and the
other circumstances of the case etc., I am inclined to grant bail to
the petitioner.
3. The application is allowed as follows:
1) Petitioner shall be released on bail on his
executing a bond for Rs.10,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court
concerned.
2) Petitioner shall report before the investigating
officer on every Wednesday between 10
a.m. and 11 a.m. till final report is laid.
BA 1963/09 -2-
3) Petitioner shall not tamper or attempt to
tamper with the evidence or influence or try
to influence the witnesses.
P.BHAVADASAN,
JUDGE.
mn.