High Court Kerala High Court

Ponnambalam vs State Of Kerala on 5 February, 2007

Kerala High Court
Ponnambalam vs State Of Kerala on 5 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 628 of 2007()


1. PONNAMBALAM, S/O.PERUMAL NADAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/02/2007

 O R D E R
                                                V. RAMKUMAR, J.

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

                                      Bail Application No.628 of 2007

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

                                       DATED: FEBRUARY 5, 2007


                                                    O R D E R

Petitioner who is the accused in Crime No.19/2007 of Palode Police

Station for an offence punishable under Sec.8(1) and (2) of the Abkari Act for

allegedly having been found in possession of 750 ml. of illicit arrack on

12.1.2007 and who was arrested on the same day, seeks his enlargement on

bail.

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 from a future date. Accordingly, the

petitioner is directed to be released on bail with effect from 9.2.2007 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,

Nedumangad, 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.

2. Petitioner shall not influence or intimidate the prosecution

witnesses nor shall he attempt to tamper with the evidence

for the prosecution.

B.A.628/2007 2

3. 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

mt/-