High Court Kerala High Court

Sunil Kumar vs State Of Kerala Represented By on 3 January, 2011

Kerala High Court
Sunil Kumar vs State Of Kerala Represented By on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8580 of 2010()


1. SUNIL KUMAR, S/O.ONAKKAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.ZUBAIR PULIKKOOL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.8580 of 2010
                 - - - - - - - - - - - - - - - -
             Dated this the 3rd day of January, 2011.

                             O R D E R

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

who is the accused in Crime No. 55 of 2010 of Vatakara Excise

Range for an offence punishable under Section 58 of the Abkari

Act for having been found in possession of 3.24 litres of Indian

made foreign liquor seeks his enlargement on bail. Petitioner

was arrested on 18.12.2010.

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 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. 13.01.2011 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

J.F.C.M., Vatakara and subject to the following conditions: –

B.A. No. 8580/2010 -:2:-

1. 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.

rv