IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4547 of 2006()
1. SURENDRAN, S/O. GANGADHARAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :11/08/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 4547/2006
------------------
DATED THIS THE 11TH DAY OF AUGUST, 2006
O R D E R
The petitioner is the second accused, in crime
No.202/2006 of Nooranad Police Station, the offence
alleged against him being under Sections 8(1) & 8(2) and
55(a) of the Abkari Act. It is alleged that the petitioner
was found in illegal possession of 900 liters of spirit on
15.6.2006, transporting in a Tata Sumo car. He was
arrested and remains in judicial custody from that day
onwards. Hence this application under Section 439
Cr.P.C.
2. I heard the arguments advanced by the learned
counsel and the learned Public prosecutor. Considering
that there is no other case registered against the
petitioner and other aspects that are placed before me, I
grant bail and release the petitioner from jail, subject to
the following conditions:-
B.A.4547/2006
2
(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, Mavelikkara.
(b). The petitioner shall report before
the Investigating Officer, once in a week
on every Thursday, between 10.00 a.m
and 11.00 a.m., for a period of four
months, starting from 17.8.2006.
The application is allowed as above.
Hand over the order today itself.
J.M.JAMES
JUDGE
mrcs