IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5729 of 2006()
1. GANGADHARAN, AGED 39 YEARS,
... Petitioner
Vs
1. STATE REPRESENTED BY
... Respondent
For Petitioner :SRI.TOMY JOHN VETTATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :22/09/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 5729/2006
------------------
DATED THIS THE 22ND DAY OF SEPTEMBER, 2006
O R D E R
The petitioner has surrendered on
8.9.2006, as he was wanted in connection with
C.R.No.22/2006 of Excise Range, Thamarassery. He was
found in illegal possession of five liters of illicit arrack on
29.8.2006, by the Inspector of that Excise Range. He
could not be arrested on the same day, as he escaped.
Now he remains in judicial custody, as remanded by the
Court below. Considering that the petitioner is not
involved in any other case, as submitted by the
prosecution, and 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
B.A.5729/2006
2
satisfaction of the Judicial Magistrate of
First Class-I, Thamarassery.
(b). The petitioner shall report before
the Investigating Officer, once in a
week, on every Wednesday, between
10.00 a.m and 11.00 a.m., for a period
of two months, starting from
27.9.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs