High Court Kerala High Court

Bharathan vs State Of Kerala on 25 October, 2006

Kerala High Court
Bharathan vs State Of Kerala on 25 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6201 of 2006()


1. BHARATHAN, S/O.CHOTHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :25/10/2006

 O R D E R
                              J.M.JAMES, J.

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

                             B.A. 6201/2006

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

   DATED THIS THE 25TH DAY OF OCTOBER, 2006




                                O R D E R

The petitioner was found in illegal possession of

1.50 litres of illicit arrack on 1.10.2006, by the Excise

Range officials of Chengannur Excise Range.

C.R.No.177/2006 of that Excise Range was registered

against the petitioner, under Section 8(1) & (2) of the

Abkari Act. Hence this application, under Section 439

Cr.P.C.

2. After hearing both sides and considering the

duration of the judicial detention, 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 for the like sum, to the satisfaction of

the Judicial Magistrate of First Class-II,

Chengannur.

B.A.6201/2006

2

(b). The petitioner shall report before

the Investigating Officer, once in a week

on every Saturday, between 10.00 a.m

and 11.00 a.m., for a period of one

month, starting from 28.10.2006.

The application is allowed as above.

J.M.JAMES

JUDGE

mrcs