High Court Kerala High Court

Sethumadhavan vs State Of Kerala on 22 September, 2010

Kerala High Court
Sethumadhavan vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5667 of 2010()


1. SETHUMADHAVAN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5667 of 2010
            ------------------------------------------------
        Dated this the 22nd day of September, 2010

                               ORDER

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

petitioner who is the sole accused in Crime No.471/2010 of

Pazhayannur Police Station for an offence punishable under

Section 55(a) & (i) of the Kerala Abkari Act for having been

found in possession of 5 litres of Indian Made Foreign Liquor,

seeks his enlargement on bail. The petitioner was arrested on

7/9/2010.

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 8/10/2010 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 Judicial Magistrate of the First Class,

Bail Appln.No.5667/2010
: 2 :

Wadakkancherry and subject to the following conditions: –

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