High Court Kerala High Court

Chandran.S. vs The Excise Circle Inspector on 1 March, 2007

Kerala High Court
Chandran.S. vs The Excise Circle Inspector on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1169 of 2007()


1. CHANDRAN.S. S/O.SOMAN,
                      ...  Petitioner

                        Vs



1. THE EXCISE CIRCLE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.K.HARIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/03/2007

 O R D E R
                              V. RAMKUMAR, J.

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

                    Bail Application NO. 1169 of 2007

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

                           DATED:  01-03-2007


                                  O R D E R

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

who is accused No.1 in C.R. No. 1/2007 of Adoor Excise Range

for an offence punishable under Sec. 55 (g) of the Abkari Act for

having been found in possession of 600 litres of wash on 11-01-

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. Adoor, 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. The petitioner shall make himself available for

interrogation as and when required by the police till

the filing of the final report.

Bail A.No1169 of 2007 -:2:-

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper

with the evidence for the prosecution.

4. 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.

ani.