High Court Kerala High Court

Kaduva Jose @ Kauvathakkal Jose vs The State Of Kerala on 27 February, 2007

Kerala High Court
Kaduva Jose @ Kauvathakkal Jose vs The State Of Kerala on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1132 of 2007(K)


1. KADUVA JOSE @ KAUVATHAKKAL JOSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/02/2007

 O R D E R
                                  V. RAMKUMAR, J.

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

                  BAIL APPLICATION NO. 1132 OF 2007

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

             DATED THIS THE 27TH DAY OF FEBRUARY, 2007


                                       O R D E R

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

the accused in Cr.No.3/07 of Nileshwar Excise Range for an offence

punishable under Section 55(a) of the Abkari Act for having been

found in possession of three litres of illicit arrack on 10.2.2007 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 with effect from

09.03.2007. Accordingly, the petitioner is directed to be released on

bail with effect from 09.03.2007 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.-II, Hosdurg

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.1132/07                       Page numbers



               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.

dsn