High Court Kerala High Court

Aji @ Kunjan vs Circle Inspector Of Police on 26 March, 2007

Kerala High Court
Aji @ Kunjan vs Circle Inspector Of Police on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1769 of 2007()


1. AJI @ KUNJAN, S/O.VELAYUDAN,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.T.K.SHAIJ RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2007

 O R D E R
                            V.RAMKUMAR, J.

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

                      Bail Application No. 1769/2007

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

                  Dated this  26th day of March, 2007


                                  O R D E R

The petitioner, who is the fifth accused in Crime

No.210/2006 of Vilappilsala Police Station for offences

punishable under Sections 8(2) and 55(a) of the Abkari Act for

allegedly having been found in possession of 8331 litres of spirit

on 22.1.2007 and who was arrested on the same day, seeks his

enlargement on bail.

2. Even though the learned Public Prosecutor opposed

the application, he fairly conceded that the final report has not

been filed in this case even after 60 days of judicial custody of

the petitioner. If so, the petitioner is entitled to bail as of right.

3. Accordingly, the petitioner is directed to be released

on bail on his executing a bond for Rs.50,000/- (Rupees fifty

thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M, Kattakkada, and

subject to the following conditions:

(a). The petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

B.A.1769/2007

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.

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1769/2007

3