IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4326 of 2008()
1. SURENDRAN, S/O RAGHAVAN, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SRI.N.NAGARESH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/07/2008
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 4326 of 2008
===============================
DATED: 07.07.2008
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Crime No.38 of 2008 of Kayamkulam Excise
Range for an offence punishable under Secs.55(i) of the Abkari Act
for having been found in possession of 500 ml of Indian
Made Foreign Liquor, seeks his enlargement on bail. Petitioner
was arrested on 24.06.2008.
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 on his executing a bond for Rs. 20,000/- (Rupees twenty
thousand only) with two solvent sureties each for the like amount to
the satisfaction of the J.F.C.M., Kayamkulam, and subject to the
following conditions:
B.A.No.4326/2008 -: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, including custodial 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
B.A.No.4326/2008 -:3:-