High Court Kerala High Court

Anilkumar @ Kannan vs State Of Kerala on 2 January, 2007

Kerala High Court
Anilkumar @ Kannan vs State Of Kerala on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7619 of 2006()


1. ANILKUMAR @ KANNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.REJITH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 7619 OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 2ND   DAY OF JANUARY, 2007


                                      O R D E R

Petitioner who is the second accused in Crime No.272/06 of

Chadayamangalam Police Station for offences punishable under

sectioins 55(a) and 55(i) of the Abkari Act for allegedly having been

found in joint possession of 3325 litres of spirit on 15.8.2006 and who

was arrested on 26.10.2006 in connection with another and whose

arrest in this case was formally recorded on 3.11.2006, seeks his

enlargement on bail.

2. Even though the learned Public Prosecutor opposed the

application submitting, inter alia, that the petitioner is an accused in

another case, he fairly conceded that no final report has been filed in

this case in spite of 60 days of judicial custody of the petitioner. If so,

by virtue of the proviso to section 167(2) Cr.P.C., the petitioner is

entitled to bail as of right.

3. Accordingly, the petitioner is directed to be released on bail

on his executing a bond for Rs.50,000/- (Rupees Fifty thousand only)

with two solvent sureties each for the like amount to the satisfaction of

the J.F.C.M.-II, Kottarakkara and subject to the following conditions:

B.A.NO.7619/06 Page numbers

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.

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