IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 332 of 2007()
1. MOHANAN, S/O.NARAYANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 332 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 22nd DAY OF JANUARY, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is
the accused in Crime No.108/06 of Kayamkulam Excise Range for an
offence punishable under Section 55(g) of the Abkari Act for having
been found in possession of 420 litres of wash on 10.11.2006, seeks
his enlargement on bail. He was arrested on 16.12.2006.
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
30.1.2007. Accordingly, the petitioner is directed to be released on
bail with effect from 30.1.2007 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.-I, Haripad
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.332/07 Page numbers
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.
dsn