IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 311 of 2007()
1. SUNIL KRISHNAN, S/O.KRISHNANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.311 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 22nd DAY OF JANUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the accused in Cr.No.266/06 of Mavelikara Excise Range for offences
punishable under Sections 8(1) and 8(2) of the Abkari Act for having
been found in possession of 10 litres of illicit arrack on 23.12.2006,
seeks his enlargement on bail. He was arrested on the same day.
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.,
Mavelikara and subject to the following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
B.A.NO.311/07 Page numbers
3. 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.
dsn