IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2464 of 2008()
1. PRASANTH, S/O.ANANDAN, KARIVELI
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
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.
-----------------------------------------
Bail Application NO. 2464 of 2008
-----------------------------------------
Dated this the 18th day of April, 2008
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the
petitioner who is the accused in Crime No. 37 of 2008
of Kathikappally Excise Range for offences punishable
under Secs. 8 (1) and 8 (2) of the Abkari Act for
having been found in possession of 4 litres of arrack
seeks his enlargement on bail. Petitioner was
arrested on 4.4.2008.
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
Bail A.No. 2464 Of 2008
-:2:-
like amount to the satisfaction of the J.F.C.M.-
II,Harippad, 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. 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
Mbs/
Bail A.No. 2464 Of 2008
-:3:-