IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 872 of 2007()
1. MAHESH, S/O.SASI, AGED 24,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.N.J.ANTONY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/02/2007
O R D E R
V. RAMKUMAR, J.
--------------------------------
B.A. No.872 of 2007
---------------------------------
DATED: FEBRUARY 14, 2007
O R D E R
Petitioner who is the accused in Crime No.43/2007 of Sulthan Bathery
Police Station for an offence punishable under Sec.55(a) of the Abkari Act for
allegedly having been found in possession of 9 liters of IMFL in six bottles on
24.1.2007 and who was arrested on the same day, seeks his enlargement on
bail.
2. 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 from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from 24.2.2007 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.-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.
2. Petitioner shall not influence or intimidate the prosecution
Bail A.No.872/2007 -:2:-
witnesses nor shall he attempt to tamper with the evidence
for the prosecution.
3. 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
mt/-