IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 969 of 2011()
1. RAJU,S/O.SREEDHARAN UNNI,THOPPIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
2. EXCISE INSPECTOR,ADIMALY EXCISE RANGE.
For Petitioner :SMT.C.S.SHEEJA
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/02/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.969 of 2011
-----------------------------------------------
Dated this the 11th day of February, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioner who is the sole accused in CR.No.2 of 2011 of Adimaly
Excise Range for an offence punishable under Section 55(i) of
Abkari Act for having been found in possession of 2.5 litres of
Indian Made Foreign Liquor, seeks his enlargement on bail. The
petitioner was arrested on 28/01/2011.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 25/02/2011 on his 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, Adimaly and subject to
the following conditions:-
Bail Appln.No.969 /2011
-: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
skj