High Court Kerala High Court

Rajan @ Raj Mohan vs State Of Kerala on 15 November, 2010

Kerala High Court
Rajan @ Raj Mohan vs State Of Kerala on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7265 of 2010()


1. RAJAN @ RAJ MOHAN,AGED 46 YEARS,
                      ...  Petitioner
2. PRESANNAN  @ SHAJU DANIEL ,AGED 39 YRS,
3. MOHANAN,AGED 44 YEARS,S/O.KUNJUKUNJU,

                        Vs



1. STATE OF KERALA,REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/11/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.7265 of 2010
            ------------------------------------------------
        Dated this the 15th day of November, 2010

                               ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioners who are accused Nos.1 to 3 in Crime No.1373 of

2010 of Thiruvalla Police Station for offences punishable

under Sections 55(a) &(i) of the Kerala Abkari Act for having

been found in possession of 15 litres of Indian Made Foreign

Liquor, seek their enlargement on bail. The petitioners were

arrested on 17/10/2010.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the offence, the

duration of judicial custody undergone by the petitioners and

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

grant bail to the petitioners. Accordingly, the petitioners are

directed to be released on bail with effect from 29/11/2010

on each of them executing a bond for `35,000/- (Rupees thirty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the

First Class, Thiruvalla and subject to the following conditions:-

Bail Appln.No.7265/2010
: 2 :

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the

final report.

3. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. The petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE
skj