High Court Kerala High Court

Sajeevan vs State Of Kerala on 5 March, 2007

Kerala High Court
Sajeevan vs State Of Kerala on 5 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1234 of 2007()


1. SAJEEVAN, S/O.KRISHNA PANICKER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/03/2007

 O R D E R
                                  V. RAMKUMAR, J.


                      ````````````````````````````````````````````````````

                               B.A. No. 1234 OF 2007

                      ````````````````````````````````````````````````````

                      Dated this the 5th day of March, 2007


                                        O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner,

who is the accused in C.R. No.28/2007 of Nedumangad Excise Range

for an offence punishable under Sec.8(2) of the Abkari Act for having

been found in possession of 5 liters of illicit arrack on 7.2.2007 and who

was arrested on the same day, seeks his enlargement on bail.

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

each for the like amount to the satisfaction of the J.F.C.M., Kattakada

and subject to the following conditions:

a. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.1234/07

: 2 :

b. The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of the final

report.

c. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the evidence

for the prosecution.

d. 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)

aks