High Court Kerala High Court

Suresh Kumar vs State Of Kerala Represented By on 19 May, 2008

Kerala High Court
Suresh Kumar vs State Of Kerala Represented By on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3231 of 2008()


1. SURESH KUMAR, S/O.SETHU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/05/2008

 O R D E R
                      HARUN-UL-RASHID, J.
               ----------------------------------------------
            BAIL APPLICATION NO. 3231 OF 2008
               ----------------------------------------------

                Dated this the 19th day of May, 2008

                               O R D E R

Application for regular bail. The petitioner is the accused in

CR. No.28 of 2008 of Kattakkada Excise Range registered alleging

offences punishable under Section 8(1) and (2) of the Abkari Act.

The petitioner was arrested on 26.4.2008 and continues to be in

custody from that date.

2. 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 of the petitioner and other circumstances of the

case, I am satisfied that this is a fit case for grant of bail.

Accordingly, the petitioner is directed to be released on bail on his

B.A.NO.3231/2008 2

executing a bond for Rs.25,000/- (Rupees Twenty-five thousand

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

satisfaction of the trial court and subject to the following conditions:

1. The petitioner shall report before the Investigating Officer
between 10 a.m. and 1 p.m. on all Mondays.

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 of 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.

The application is allowed as above.

(HARUN-UL-RASHID, JUDGE)

es/