IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4190 of 2006()
1. BABU, S/O. KUNJUKUNJU, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE INSPECTOR, CHENGANNUR.
For Petitioner :SRI.S.HARIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :13/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A.4190/2006
------------------
DATED THIS THE 13TH DAY OF JULY, 2006
O R D E R
The petitioner was arrested on 28.6.2006 at
6.30 p.m., for having illegally possessed 800 ml. of illicit
arrack, by the Inspector of Excise Range, Chengannur,
under Section 8(1) & 8(2) of the Abkari Act. The petitioner
is in judicial custody, as remanded by the Court below, on
production before it. Hence this application, under Section
439 Cr.P.C.
2. I heard both sides. The learned Public
Prosecutor submitted that there is no other case registered
against the petitioner, and the investigation is complete.
Considering the facts and circumstances of this case, I
grant bail and release the petitioner from jail, subject to
the following conditions:-
(a). The petitioner shall execute a bond for
Rs.25,000/-, with two solvent sureties, each
B.A.4190/2006
2
for the like sum, to the satisfaction of the
Judicial Magistrate of first Class-II,
Chengannur.
(b). The petitioner shall report before the
Investigating Officer, once in a week, on
every Tuesday, between 10.00 a.m and
11.00 a.m., for a period of one month,
starting from 18.7.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs