IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7985 of 2008()
1. VENU K, AGED 35 YEARS,
... Petitioner
Vs
1. STATE - REPRESENTED BY PUBLIC PROSECUTOR
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :30/12/2008
O R D E R
V. K.MOHANAN, J.
----------------------------------------------
Bail Application NO. 7985 of 2008
----------------------------------------------
Dated this the 30th day of December, 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. 736 of
2008 of Hosdurg Police Station offence punishable
under Section 55 (i) of the Abkari Act for having been
found selling 1 = litres of Indian made foreign liquor,
seeks his enlargement on bail. Petitioner was
arrested on 01.12.2008
2. I heard the learned counsel for the
petitioner and the learned Public Prosecutor.
3. Having regard to the nature of the offence,
the duration of judicial custody of 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.25,000/- (Rupees Twenty five
thousand only) with two solvent sureties each for the
like amount to the satisfaction of the Judicial First
Bail A.No. 7985 Of 2008
-:2:-
Class Magistrate and subject to the following
conditions:
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.K.MOHANAN,
JUDGE
dkm.