IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7632 of 2006()
1. PREMANATHA, AGED 23 YEARS,
... Petitioner
Vs
1. STATE,
... Respondent
2. THE EXCISE RANGE INSPECTOR,
For Petitioner :SRI.K.P.HARISH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7632 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 12th DAY OF JANUARY, 2007
O R D E R
Petitioner who is the accused in C.R.No.28/06 of Badiadka Excise
Range for an offence punishable under section 55(a) of the Abkari Act
for allegedly having been found in possession of 60 packets, each of
100 ml, of Karnataka arrack on 12.12.2006, 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. Accordingly,
the petitioner is directed to be released on bail on his executing a bond
for Rs. 20,000/- (Rupees twenty thousand only) with two solvent
sureties (who can be the same sureties while the petitioner was
released on interim bail for attending his brother’s marriage) each for
the like amount to the satisfaction of the J.F.C.M.-I, Kasargod 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.7632/06 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