IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5782 of 2010()
1. VIDHYADHARAN, S/O.NEELAMPILLY UNNIRI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * *
Bail Application No. 5782 of 2010
* * * * * * * * * * * * * * * * * *
DATED: 27th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 2nd accused in C.R. No.15/2010 of Anthikad Excise
Range, Thrissur for offences punishable under Secs.55(g) and 64
(A) of the Abkari Act for having been found in possession of 60
liters of wash, seeks his enlargement on bail. The petitioner
surrendered before the Magistrate on 15.9.2010.
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 with effect from 8.10.2010 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 Court, Kunnamkulam and subject to the following
conditions: –
Bail Application No. 5782 of 2010
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 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.
dmb