High Court Kerala High Court

Ramakrishnan vs State Of Kerala on 6 March, 2007

Kerala High Court
Ramakrishnan vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1325 of 2007()


1. RAMAKRISHNAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2007

 O R D E R
                            V. RAMKUMAR, J.

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

                               B.A.1325/2007

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

                Dated this the 6th day of March, 2007


                                  O R D E R

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

petitioner who is the accused in Crime No.13/2007 of

Chengannur Excise Range for an offence punishable under

Section 8 (1) and (2) of the Abkari Act for having been found

in possession of 1.5 liters of illicit arrack, on 16.1.2007, seeks

his enlargement on bail.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the offences and

the other circumstances of the case, 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 each

for the like amount to the satisfaction of the J.F.C.M-II,

Chengannur, and subject to the following conditions:

(a). Petitioner shall report before the

Investigating Officer between 9 a.m.

and 11 a.m. on all Wednesdays.

(b). The petitioner shall make himself

available for interrogation as and

when required by the police.

(c). The petitioner shall not influence

or intimidate the prosecution witnesses

nor shall he attempt to tamper with the

evidence for the prosecution.

(d). The petitioner shall not commit

any offence while on bail.

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR

JUDGE

mrcs