High Court Kerala High Court

Sreeni @ Sreenivasan vs State Represented By on 7 January, 2011

Kerala High Court
Sreeni @ Sreenivasan vs State Represented By on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8672 of 2010()


1. SREENI @ SREENIVASAN
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY
                       ...       Respondent

2. THE STATION HOUSE OFFICER

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/01/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.8672 of 2010
              -----------------------------------------------
            Dated this the 7th day of January, 2011

                                ORDER

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

petitioner who is accused No.1 in C.R.No.368 of 2010

of Nileshwaram Police Station, for an offence punishable under

Section 55(a) of the Abkari Act for having been found in

possession of 45 litres of Indian Made Foreign Liquor, seeks his

enlargement on bail. The petitioner was arrested on 08/12/2010.

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 12/01/2011 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-II, Hosdurg and subject

to the following conditions:-

Bail Appln.No.8672/2010
-: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

skj