High Court Kerala High Court

Gopalakrishnan @ Gopali vs State Of Kerala on 15 October, 2008

Kerala High Court
Gopalakrishnan @ Gopali vs State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6112 of 2008()


1. GOPALAKRISHNAN @ GOPALI, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/10/2008

 O R D E R
                              K.HEMA, J.

                  -----------------------------------------
                         B.A.No.6112 of 2008
                  -----------------------------------------

                Dated this the 15th October, 2008

                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 55(a) of the Abkari

Act. According to prosecution, petitioner has arranged

transportation of 735 litres of spirit by the other accused, who

were arrested along with the articles on 25.5.2007.

3. Petitioner was in custody in connection with another crime

and his formal arrest in this case was recorded on 19.8.2008.

Learned counsel for petitioner submitted that the co-accused are on

bail.

4. Learned Public Prosecutor submitted that he has no

objection in granting bail, but stringent condition may be imposed,

since petitioner involved in another case also.

Hence, bail is granted to the petitioner on the following terms

and conditions:

i) Petitioner shall execute a bond for Rs.50,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

ii) Petitioner shall report before the investigating

officer on every alternate day between 10 AM and

1 PM until further orders.

BA.6112/08 2

iii). Petitioner shall not leave the limits of the Excise

range within which the crime is registered, except

with the previous permission of the Magistrate

Court concerned.

iv) Petitioner shall not tamper with evidence or

influence the witnesses or intimidate them or

commit any offence while on bail and in case of

breach of this condition, the bail is liable to be

cancelled.

Petition is allowed.

K.HEMA, JUDGE
vgs.