IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7386 of 2006()
1. RAVEENDRAN, AGED 50,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE EXCISE PREVNTIVE OFFICER,
For Petitioner :SRI.C.SUNIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 7386 of 2006
- - - - - - - - - - - - - - - -
DATED: 13-12-2006
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is
the sole accused in C.R. No. 110 of 2006 of Kayamkulam Excise
Range for offences punishable under Secs. 8(1) & 8(2) of the Abkari
Act for having been found in possession of 3 liters of illicit arrack,
seeks his enlargement on bail. Petitioner was arrested on 20-11-
2006.
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 with effect from 20-12-
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 – II, Haripad, 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.
Bail A.No. 7386/06 -:2:-
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.
Sd/- V.RAMKUMAR,
JUDGE.
ani.
Bail A.No. 7386/06 -:3:-