IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1311 of 2007()
1. K.K.MANOJ, S/O. KAMALASANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SRI.P.HARIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/03/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 1311 of 2007
- - - - - - - - - - - - - - - -
DATED: 09-03-2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 2nd accused in C.R. No. 30/06 of Mallappally Excise
Range for offences punishable under Sec. 55(a) of the Abkari
Act for allegedly having been found in possession of 30 liters of
rectified spirit on 4-11-2006 in the toddy shop of which the
petitioner is a licensee, seeks his enlargement on bail. Petitioner
was arrested on 30-01-2007.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Considering the gravity of the offence and 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 only with effect from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from 19-3-
2007 on his executing a bond for Rs. 20,000/- (Rupees twenty
thousand only) with two solvent sureties each for the like amount
Bail A.No.1311/07 -:2:-
to the satisfaction of the J.F.C.M.-I, Thiruvalla, 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.
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.
Bail A.No.1311/07 -:3:-