High Court Kerala High Court

Ramachandran vs The State Of Kerala on 3 September, 2010

Kerala High Court
Ramachandran vs The State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4943 of 2010()


1. RAMACHANDRAN, S/O.SANKARANKUTTY
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTING EXCISE
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                              V. RAMKUMAR, J.
                    -------------------------------
                     Bail Application No. 4943 of 2010
                    -------------------------------
                           DATED: 03-09-2010

                                  O R D E R

Petitioner, who is the 2nd accused in Crime No. 26 of 2008 of

Palakkad Excise Range for an offence punishable under Section. 55(a)

of the Abkari Act, seeks his enlargement on bail.

2. The learned Public Prosecutor on instructions submitted that

no final report has been filed even after 60 days of judicial custody of

the petitioner. If so, by virtue of the proviso to sec.167(2) Cr.P.C. the

petitioner is entitled to be released on bail as of right.

3. Accordingly, the petitioner is directed to be released on bail on

his executing a bond for Rs. 1,00,000/- (Rupees one lakh only) with

two solvent sureties each for the like amount to the satisfaction of the

J.F.C.M-I, Palakkad and subject to the following conditions:-

1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.

2. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.

B.A.No. 4943/2010 2

3. The petitioner shall make himself available for
interrogation as and when required by the
investigating officer.

4. 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 3rd day of September, 2010

V.RAMKUMAR, JUDGE

ln