IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 582 of 2007()
1. PANKAJAKSHAN, S/O.PADMANABHAN,
... Petitioner
Vs
1. STATE OF KERALA, RERPRESENTED BY
... Respondent
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 582 of 2007
-------------------------------
DATED: 31st January, 2007
O R D E R
Petitioner who is the accused in Crime No. 248 of 2006 of
Mavelikkara Excise Range for offences punishable under Sections 8
(1) and 8(2) of the Abkari Act for having been found in possession of
1.5 litres of arrack on 27-11-2006 and who was also arrested on the
same day, seeks his enlargement on bail.
2. Eventhough the learned Public Prosecutor opposed the
application submitting inter alia that the petitioner is an accused in
other crimes involving similar abkari offences, he fairly conceded that
no final report has been filed even after 60 days of judicial custody of
the petitioner. If so, by virtue of the proviso to sec.167(2) Cr.P.C. the
petitioner is entitled to be released on bail as of right.
3. Accordingly, the petitioner is directed to be released on bail 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., Kayamkulam, 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.
Bail A.No.582 of 2007 -:2:-
2. 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 make himself available for
interrogation as and when required by the
investigating officer.
4. 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
ani