High Court Kerala High Court

Renju vs State Of Kerala on 23 March, 2009

Kerala High Court
Renju vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1047 of 2009()


1. RENJU, S/O.BHASKARAN, VILAYIL VEEDU
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2009

 O R D E R
                         V. RAMKUMAR, J.
              -------------------------------
                 Bail Application No.1047 of 2009
               -------------------------------
                        DATED:23.03.2009

                            O R D E R

Petitioner, who is the sole accused in Crime No.40 of 2009

of Kollam West Police Station for an offence punishable under

Section 55(a) and (i) of the Abkari Act for allegedly having been

found in possession of 66 litres of spirit on 17.01.2009 and who

was arrested on 20.1.2009, 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. 25,000/- (Rupees twenty five

thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M.-II, Kollam and subject

to the following conditions:-

Bail A.No.1047/2009 -:2:-

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.

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.

V.RAMKUMAR, JUDGE

sj