High Court Kerala High Court

Sai Rajendran vs State Of Kerala on 30 August, 2010

Kerala High Court
Sai Rajendran vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5025 of 2010()


1. SAI RAJENDRAN, S/O.V.K.SADANANDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                     = = = = = = = = = = = = =
                          B.A.No.5025 of 2010
                     = = = = = = = = = = = = = =
              Dated this the 30th day of August, 2010

                                ORDER

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who

is the sole accused in Cr. No.28 of 2010 of Thalassery Excise Range

for an offence punishable under Sec.55(a) of the Abkari Act, seeks

his enlargement on bail. Petitioner was arrested on 29.07.2010.

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, the

present stage of investigation of the case 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 w.e.f. 24.09.2010 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 concerned and

subject to the following conditions:

B.A. No.5025 of 2010
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.

sj