IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 628 of 2007()
1. PONNAMBALAM, S/O.PERUMAL NADAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/02/2007
O R D E R
V. RAMKUMAR, J.
-----------------------------------------------------
Bail Application No.628 of 2007
------------------------------------------------------
DATED: FEBRUARY 5, 2007
O R D E R
Petitioner who is the accused in Crime No.19/2007 of Palode Police
Station for an offence punishable under Sec.8(1) and (2) of the Abkari Act for
allegedly having been found in possession of 750 ml. of illicit arrack on
12.1.2007 and who was arrested on the same day, seeks his enlargement on
bail.
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 from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from 9.2.2007 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,
Nedumangad, 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
witnesses nor shall he attempt to tamper with the evidence
for the prosecution.
B.A.628/2007 2
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/-