IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3013 of 2007()
1. RAMESH, S/O.KARUPPAYYA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.V.K.SUNIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 3013/2007
-----------------------------
Dated this 23rd day of May, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the
petitioner who is the accused in C.R. No.16/2006 of
Devikulam Excise Range for an offence punishable under
Section 55(a) of the Abkari Act for having been found in
possession of 19 litres of spirit, seeks his enlargement on bail.
Petitioner was arrested on 26.3.2007.
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 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. 20,000/-
(Rupees twenty thousand only) with two solvent sureties each
for the like amount to the satisfaction of the J.F.C.M,
Devikulam and subject to the following conditions:
(a). Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.3013/2007
2
(b). The petitioner shall make himself
available for interrogation as and when
required by the police.
(c). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
(d). The petitioner shall not commit any
offence while on bail.
4. If the petitioner commits breach of any of the
above conditions, the bail granted to him shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.3013/2007
3