High Court Kerala High Court

Suresh vs State Of Kerala on 6 October, 2010

Kerala High Court
Suresh vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6224 of 2010()


1. SURESH, S/O.KUNJUKUNJ,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/10/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.6224 of 2010
            ------------------------------------------------
          Dated this the 6th day of October, 2010

                               ORDER

The petitioner, who is the sole accused in Crime No.41 of

2010 of Ezhukone Excise Range, for an offence punishable

under Section 8(1) & (2) 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 Section 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.50,000/-

(Rupees Fifty thousand only) with two solvent sureties each

for the like amount to the satisfaction of the Judicial

Magistrate of the First Class-I, Kottarakkara and subject to the

following conditions:-

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

Bail Appln.No.6224/2010
: 2 :

2. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the

evidence for the prosecution.

3. The petitioner shall make himself available

for interrogation as and when required by

the investigating officer.

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