High Court Kerala High Court

Mahesh vs Sub Inspector Of Police on 14 February, 2007

Kerala High Court
Mahesh vs Sub Inspector Of Police on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 872 of 2007()


1. MAHESH, S/O.SASI, AGED 24,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/02/2007

 O R D E R
                                            V. RAMKUMAR, J.

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

                                          B.A. No.872 of  2007

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

                                    DATED: FEBRUARY  14, 2007




                                                 O R D E R

Petitioner who is the accused in Crime No.43/2007 of Sulthan Bathery

Police Station for an offence punishable under Sec.55(a) of the Abkari Act for

allegedly having been found in possession of 9 liters of IMFL in six bottles on

24.1.2007 and who was arrested on the same day, seeks his enlargement on

bail.

2. 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 24.2.2007 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,

Sulthan Bathery, 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

Bail A.No.872/2007 -:2:-

witnesses nor shall he attempt to tamper with the evidence

for the prosecution.

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/-