High Court Kerala High Court

Babu @ Sani Babu vs State Of Kerala on 20 December, 2006

Kerala High Court
Babu @ Sani Babu vs State Of Kerala on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7418 of 2006()


1. BABU @ SANI BABU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                        Bail Application No.7418/2006

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

                            DATED: DECEMBER 20, 2006



                                       O R D E R

Petitioner who is the sole accused in Crime

No.100/2006 of Chadayamangalam Excise Range for an offence

punishable under sec.8(1) and (2) of the Abkari Act for

allegedly having been found in possession of 8 liters of

illicit arrack on 6.11.2006 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.-II, Kottarakkara, 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.7418/2006 -:2:-

2. Petitioner shall not influence or intimidate

the prosecution 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/-