High Court Kerala High Court

Reghunath Rai vs State on 15 April, 2009

Kerala High Court
Reghunath Rai vs State on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1907 of 2009()


1. REGHUNATH RAI,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.K.P.HARISH

                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. 1907 of 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 15th day of April, 2009.

                                         ORDER

This is a petition filed under Section 439 of Criminal

Procedure Code seeking bail.

2. Petitioner is accused in Crime No.52/2009 of

Badiyadka Police Station for the offence punishable under Section 55

(a) of the Abkari Act.

3. The facts are as stated in the order of the court below,

which is appended to this petition. Considering the quantity involved

and also the fact that a good part of the investigation is over, bail needs

to be granted.

The application is allowed as follows:

1) Petitioner shall be released on bail on his executing a

bond for Rs.20,000/- (Rupees Twenty Thousand only) with two solvent

sureties for the like sum each to the satisfaction of the JFCM

concerned.

2) Petitioner shall report before the investigating officer

on every Tuesday between 10 a.m. and 11 a.m. till final report is laid.

BA. 1907/2009. 2

3) Petitioner shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN,
JUDGE

sb.