IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5372 of 2010()
1. RATHNAKARAN,AGED 42 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REP.BY THE PUBLIC
... Respondent
For Petitioner :SMT.T.SUDHAMANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 5372 of 2010
- - - - - - - - - - - - - - - - - - ------
Dated this the 9th day of September, 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.345/2010 of Ambalathara
Police Station for offences punishable under Section 55(a) & (g)
of the Abkari Act for having been found in possession of 4 litres
of arrack and 72 liters of wash, seeks his enlargement on bail.
Petitioner was arrested on 30.07.2010.
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. Accordingly, the petitioner is directed to be
released on bail with effect from 15.09.2010 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-I,Hosdurg and subject to the following conditions: –
B.A.No. 5372/2010 -: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.
V.RAMKUMAR, JUDGE.
ln