High Court Kerala High Court

Shabu vs State Of Kerala on 5 October, 2010

Kerala High Court
Shabu vs State Of Kerala on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6018 of 2010()


1. SHABU, S/O.GIREESAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                    -------------------------------
              Bail Application No.6018 of 2010
              ---------------------------------------------
             DATED:5th day of October, 2010

                             O R D E R

Petitioner, who is the 2nd accused in Crime No.42/2010 of

Kazhakuttom Excise Range for offences punishable under Secs.

55(i), 58, 12(1) and 12(c) of the Abkari Act, 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.3,00,000/- (Rupees three lakhs

only) with two solvent sureties each for the like amount to the

satisfaction of the Magistrate concerned and subject to the

following conditions:-

Bail Application No.6018 of 2010
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. 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

dmb