High Court Kerala High Court

Rajendran Nair @ Rajan vs The Excise Inspector on 20 July, 2006

Kerala High Court
Rajendran Nair @ Rajan vs The Excise Inspector on 20 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4362 of 2006()


1. RAJENDRAN NAIR @ RAJAN,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :20/07/2006

 O R D E R
                           J.M.JAMES, J.
                             --------------
                          B.A. 4362/2006
                           ------------------
      DATED THIS THE 20TH DAY OF JULY, 2006


                            O R D E R

The petitioner was arrested on 6.7.2006 with

three liters of illicit arrack by the Excise Range inspector

of Vamanapuram Excise Range. Therefore, he registered

C.R.No.19/2006 of that Excise Range, on the same day.

The petitioner remains in judicial custody, from that date

onwards. Hence this application, under Section 439

Cr.P.C.

2. After hearing both sides and considering that

the investigation is complete, and the petitioner is not

required for further interrogation, I grant bail and release

the petitioner from jail, subject to the following

conditions:-

(a.) The petitioner shall execute a bond
for Rs.25,000/-, with two solvent sureties,
each for the like sum, to the satisfaction

B.A.4362/2006
2

of the Judicial Magistrate of First Class-
I, Nedumangad.

(b). The petitioner shall report before
the Investigating Officer, once in a week
on every Wednesday, between 10.00
a.m and 11.00 a.m., for a period of two
months, starting from 26.7.2006.

The application is allowed as above.

J.M.JAMES
JUDGE

mrcs