High Court Kerala High Court

Premanatha vs State on 12 January, 2007

Kerala High Court
Premanatha vs State on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7632 of 2006()


1. PREMANATHA, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

2. THE EXCISE RANGE INSPECTOR,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                 BAIL APPLICATION NO.7632  OF 2006

               - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 12th  DAY OF JANUARY, 2007


                                      O R D E R

Petitioner who is the accused in C.R.No.28/06 of Badiadka Excise

Range for an offence punishable under section 55(a) of the Abkari Act

for allegedly having been found in possession of 60 packets, each of

100 ml, of Karnataka arrack on 12.12.2006, seeks his enlargement on

bail. He was arrested on the same day.

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. 20,000/- (Rupees twenty thousand only) with two solvent

sureties (who can be the same sureties while the petitioner was

released on interim bail for attending his brother’s marriage) each for

the like amount to the satisfaction of the J.F.C.M.-I, Kasargod 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.

B.A.NO.7632/06 Page numbers

2. The 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 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.

dsn