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