High Court Kerala High Court

Looka@ Thankachan vs The State Of Kerala Rep.By on 13 September, 2006

Kerala High Court
Looka@ Thankachan vs The State Of Kerala Rep.By on 13 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5543 of 2006()


1. LOOKA@ THANKACHAN, K.J.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :13/09/2006

 O R D E R
                            J.M.JAMES, J.

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

                           B.A. 5543/2006

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

 DATED THIS THE 13TH DAY OF SEPTEMBER, 2006




                              O R D E R

The petitioner was found in illegal possession of

ten liters of illicit arrack on 31.7.2006, by the Sub

Inspector of Police, Chittarikkal Police Station, who

registered crime No.98/2006 of that police station. The

petitioner had surrendered before the Investigating

Officer, on 25.8.2006, who produced him before the Court

below and he remains in judicial custody. Hence this

application, under Section 439 Cr.P.C.

2. After hearing both sides and considering the

materials on record, I grant bail and release the petitioner

from jail, subject to the following condition:-

The petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties each

for the like sum to the satisfaction of the

Judicial Magistrate of First Class-II,

Hosdurg.

The application is allowed as above.






                                                  J.M.JAMES

mrcs                                              JUDGE


2