High Court Kerala High Court

Sathyaseelan vs The Sub Inspector Of Police on 18 December, 2006

Kerala High Court
Sathyaseelan vs The Sub Inspector Of Police on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7248 of 2006()


1. SATHYASEELAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/12/2006

 O R D E R
                                V. RAMKUMAR, J.

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

                 BAIL APPLICATION NO. 7248 OF 2006

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

         DATED THIS THE 18TH   DAY OF DECEMBER, 2006


                                     O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is

the accused in Cr.No.164/06 of Koodal Police Station for offences

punishable under Sections 8(1) and 8(2) of the Abkari Act for having

been found in possession of 5 liters of arrack on 23.11.2006,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 with effect from

22.12.2006. Accordingly, the petitioner is directed to be released on

bail with effect from 22.12.2006 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.-I,

Pathanamthitta 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.

B.A.NO.7248/06 Page numbers

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