IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 4362 of 2006()
1. RAJENDRAN NAIR @ RAJAN,
... Petitioner
Vs
1. THE EXCISE INSPECTOR,
... Respondent
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice J.M.JAMES
Dated :20/07/2006
O R D E R
J.M.JAMES, J.
--------------
B.A. 4362/2006
------------------
DATED THIS THE 20TH DAY OF JULY, 2006
O R D E R
The petitioner was arrested on 6.7.2006 with
three liters of illicit arrack by the Excise Range inspector
of Vamanapuram Excise Range. Therefore, he registered
C.R.No.19/2006 of that Excise Range, on the same day.
The petitioner remains in judicial custody, from that date
onwards. Hence this application, under Section 439
Cr.P.C.
2. After hearing both sides and considering that
the investigation is complete, and the petitioner is not
required for further interrogation, 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 satisfactionB.A.4362/2006
2of the Judicial Magistrate of First Class-
I, Nedumangad.
(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 26.7.2006.
The application is allowed as above.
J.M.JAMES
JUDGE
mrcs