High Court Kerala High Court

Thulasidharan Nair vs State Of Kerala on 11 March, 2009

Kerala High Court
Thulasidharan Nair vs State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 980 of 2009()


1. THULASIDHARAN NAIR, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/03/2009

 O R D E R
                          V. RAMKUMAR, J.
              =======================
              Bail Application No. 980 of 2009
              =======================
           Dated this the 11th day of March, 2009.

                             O R D E R

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

who is the accused in Cr. No. 8 of 2009 of Noorunadu Excise

Range for offences punishable under Secs.8 (1) and 8(2) of the

Abkari Act for having been found in possession of 5 liters

of arrack, seeks his enlargement on bail. Petitioner was arrested

on 20.01.2009.

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.-I, Mavelikkara and

subject to the following conditions:

B.A. No. 980/2009

-: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.

Dated this the 11th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No. 980/2009

-:3:-