High Court Kerala High Court

James vs State Of Kerala on 18 January, 2007

Kerala High Court
James vs State Of Kerala on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 262 of 2007()


1. JAMES, S/O. GEORGE, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.T.SEBASTIAN TOMY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/01/2007

 O R D E R


                                 V.Ramkumar, J.

                 ========================

                             B.A.No. 262 of 2007

                 ========================


               Dated this the  18th day of January, 2007.


                                       ORDER

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

the accused in Crime No.14 of 2006 of Excise Range, North Paravur

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

been found in possession of 200 litres of wash and distilling apparatus,

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 offence, 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 with effect from

24.1.2007 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., North Paravur and subject to the

following conditions:

1. The petitioner shall report before the

BA 262/07 -: 2 :-

Investigating Officer between 9 a.m. and 11 a.m.

on all Wednesdays.

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.

ess 18/1