High Court Kerala High Court

Binu vs State Of Kerala on 24 December, 2007

Kerala High Court
Binu vs State Of Kerala on 24 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7935 of 2007()


1. BINU, S/O. SASIDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :24/12/2007

 O R D E R
                          V. K.MOHANAN, J.
                     -----------------------------------------
                  Bail Application No.7935 of 2007
                   -------------------------------------------
             Dated this the 24th day of December, 2007



                                  O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the accused in crime No.65/2007 of Neyyattinkara Excise

Range for offences punishable under Secs. 8 (1) and 8(2) of the

Abkari Act for having been found in possession of five litres of

illicit arrack, seeks his enlargement on bail. Petitioner was

arrested on 10.12.2007.

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.25,000/- (Rupees Twenty

Five Thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M.-III, Neyyattinkara, and

subject to the following conditions:

Bail A.No.7935 of 2007
-:2:-

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

csl