High Court Kerala High Court

Haridasan vs State Of Kerala on 5 December, 2006

Kerala High Court
Haridasan vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7161 of 2006()


1. HARIDASAN, S/O.KOCHUNARAYANAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.DALBI EMMANUEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                 BAIL APPLICATION NO.  7161  OF 2006

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

             DATED THIS THE 5TH   DAY OF DECEMBER, 2006


                                        O R D E R

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

the accused in CR.No.87/06 of Sulthan Bathery Excise Range for

offences punishable under Section 8(1) and 8(2) of the Abkari Act for

having been found in possession of 5 liters of arrack on 12.10.2006

seeks his enlargement on bail. The petitioner surrendered on

6.11.2006.

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.-I,

Sulthan Bathery 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.

B.A.NO.7161/06 Page numbers

2. The petitioner shall not influence or intimidate

the prosecution witnesses nor shall he attempt to

tamper with the evidence for the prosecution.

3. 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.

dsn