High Court Kerala High Court

Vijayakumar vs State Of Kerala on 23 January, 2007

Kerala High Court
Vijayakumar vs State Of Kerala on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 48 of 2007()


1. VIJAYAKUMAR, S/O. JOHN WILLIAM,
                      ...  Petitioner
2. SUBBAYA, S/O. PONNANDI,

                        Vs



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

                For Petitioner  :SRI.A.DINESH RAO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

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

                     BAIL APPLICATION NO.48 OF 2007

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

             DATED THIS THE  23rd DAY OF JANUARY, 2007


                                      O R D E R

Petitioners who are accused 1 and 2 in Crime No.108/06 of

Pathanapuram Excise Range for an offence punishable under section

55(a) of the Abkari Act for allegedly transporting 5445 litres of spirit

on 22.11.2006 and who were arrested on the same day, seek their

enlargement on bail.

2. Even though the learned Public Prosecutor opposed the

application, he fairly conceded that no final report has been filed even

after 60 days of judicial custody of the petitioners. If so, by virtue of

the proviso to section 167(2) Cr.P.C., the petitioners are entitled to

bail as of right. Accordingly, the petitioners are directed to be

released on bail on each of them 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.-III, Punalur and subject

to the following conditions:

1. Petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to tamper

with the evidence for the prosecution.

B.A.NO.48/07 Page numbers

3. The petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above conditions,

the bail granted to them shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

dsn