High Court Kerala High Court

V.Damodaran vs State Of Kerala on 2 December, 2010

Kerala High Court
V.Damodaran vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7779 of 2010()


1. V.DAMODARAN, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No. 7779 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 2nd day of December, 2010.

                               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.62/2010 of Hosdurg Excise

Range for offences punishable under Sections 55(a) and 58 of

the Abkari Act for having been found in possession of 36 litres of

Indian Made Foreign Liquor, seeks his enlargement on bail.

Petitioner was arrested on 05.11.2010.

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. 22.12.2010 on his executing a bond for

Rs.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-I, Hosdurg and subject to the following conditions: –

B.A. No.7779/2010 -: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.

ln