High Court Kerala High Court

Babu vs State Of Kerala on 13 July, 2006

Kerala High Court
Babu vs State Of Kerala on 13 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4190 of 2006()


1. BABU, S/O. KUNJUKUNJU, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE EXCISE INSPECTOR, CHENGANNUR.

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :13/07/2006

 O R D E R
                           J.M.JAMES, J.
                              --------------
                           B.A.4190/2006
                            ------------------
      DATED THIS THE 13TH DAY OF JULY, 2006


                             O R D E R

The petitioner was arrested on 28.6.2006 at

6.30 p.m., for having illegally possessed 800 ml. of illicit

arrack, by the Inspector of Excise Range, Chengannur,

under Section 8(1) & 8(2) of the Abkari Act. The petitioner

is in judicial custody, as remanded by the Court below, on

production before it. Hence this application, under Section

439 Cr.P.C.

2. I heard both sides. The learned Public

Prosecutor submitted that there is no other case registered

against the petitioner, and the investigation is complete.

Considering the facts and circumstances of this case, 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

B.A.4190/2006
2

for the like sum, to the satisfaction of the
Judicial Magistrate of first Class-II,
Chengannur.

(b). The petitioner shall report before the
Investigating Officer, once in a week, on
every Tuesday, between 10.00 a.m and
11.00 a.m., for a period of one month,
starting from 18.7.2006.

The application is allowed as above.

J.M.JAMES
JUDGE

mrcs