High Court Kerala High Court

Mohanan vs State Of Kerala on 25 May, 2007

Kerala High Court
Mohanan vs State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3042 of 2007()


1. MOHANAN,S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                             B.A. No. 3042 OF 2007 A

                     ````````````````````````````````````````````````````

                     Dated this the 25th day of May, 2007


                                       O R D E R

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

who is the accused in C.R. No.65/07 of Nedumangad Excise Range

for offences punishable under Secs.8 (1) and 8(2) of the Abkari Act for

having been found in possession of 5 liters of illicit arrack, seeks his

enlargement on bail. Petitioner was arrested on 6.5.07.

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 but only with effect from

a future date. Accordingly, the petitioner is directed to be released on

bail with effect from 11.6.2007 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, Nedumangad and

subject to the following conditions:

a. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.3042/07

: 2 :

b. The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of the final

report.

c. The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the evidence

for the prosecution.

d. 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)

aks