High Court Kerala High Court

Prabhakaran vs State Of Kerala on 18 April, 2008

Kerala High Court
Prabhakaran vs State Of Kerala on 18 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2368 of 2008()


1. PRABHAKARAN, S/O AROTHI CHOYIKKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/04/2008

 O R D E R
                          V.K.MOHANAN, J.
                       ------------------------------------
                        B.A.No.2368 of 2008
                      -------------------------------------
               Dated this the 18th day of April, 2008

                                   ORDER

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

who is the accused in C.R. No.14 of 2008 of Koyilandy Excise

Range for offences punishable under Secs. 8 (1) of the Abkari

Act for having been found in possession of 2 1/2 litres

of arrack, seeks his enlargement on bail. Petitioner was

arrested on 02.04.08.

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. Accordingly, the petitioner is directed to be released

on bail on his executing a bond for Rs.15,000 /- (Rupees Fifteen

thousand only) with two solvent sureties each for the like

amount to the satisfaction of the concerned Judicial Magistrate

of the First Class and subject to the following conditions:

B.A.No.2368 of 2008 2

1. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11 a.m.

on all Wednesdays.

2. The petitioner shall make himself available

for interrogation as and when required by the

police till the filing of the final report.

3. The petitioner shall not influence or

intimidate the prosecution witnesses nor shall

he attempt to tamper with the evidence for the

prosecution.

4. 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.K.MOHANAN, JUDGE)
rtr/-