High Court Kerala High Court

Roy P.K. vs State Of Kerala on 19 January, 2011

Kerala High Court
Roy P.K. vs State Of Kerala on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 282 of 2011()


1. ROY P.K., AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BIJU .C. ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/01/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.282 of 2011
              -----------------------------------------------
           Dated this the 19th day of January, 2011

                                ORDER

In this Petition filed under Section 439 Cr.P.C. the

petitioner who is the sole accused in Crime No.59 of 2010 of

Vatakara Excise Range for an offence punishable under Section

58 of Abkari Act read with Rule 9 of Foreign Liquor Rules, for

having been found in possession of 60 litres of Indian Made

Foreign Liquor, seeks his enlargement on bail. The petitioner

was arrested on 21/12/2010.

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 07/02/2011 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, Vatakara and subject to

the following conditions:-

Bail Appln.No.282/2011
-: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