IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2962 of 2007()
1. PRADEEP SIMHAN @ UPPA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. EXCISE INSPECTOR,
For Petitioner :SMT.VIVEEJA RAVEENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R. UDAYABHANU, J.
----------------------------------------
B.A.NO. 2962 OF 2007
---------------------------------------------
DATED THIS THE 18TH DAY OF MAY 2007
ORDER
This is a petition filed under Section 439 of the Code of Criminal
Procedure. The petitioner is the accused in Crime No.7/06 of the Anchal
Excise Range. The offence is under under Section 8(1) & (2) of the Abkari Act
on the allegation that the petitioner was found in possession of 3.7 litres of
arrrack in a 10 litre can . He is in custody since 07.05.2007.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be released on bail on
executing bond for Rs.25,000/- with two solvent sureties each for the like sum
to the satisfaction of the J.F.C.M-I, Punalur and on condition that he will not
get involved in any offence of a like nature and that he shall not in any
manner interfere with the investigation. The petitioner is directed that he
shall report before the investigating officer on every Friday at 10.a.m. until
the final report is filed.
The Bail Application is allowed.
K.R.UDAYABHANU
ks. JUDGE.
CRA 2
CRA 3