High Court Kerala High Court

Ramesh vs State Of Kerala on 23 May, 2007

Kerala High Court
Ramesh vs State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3013 of 2007()


1. RAMESH, S/O.KARUPPAYYA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2007

 O R D E R
                           V.RAMKUMAR, J.

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

                      Bail Application No. 3013/2007

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

                  Dated this  23rd day of May, 2007


                                 O R D E R

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

petitioner who is the accused in C.R. No.16/2006 of

Devikulam Excise Range for an offence punishable under

Section 55(a) of the Abkari Act for having been found in

possession of 19 litres of spirit, seeks his enlargement on bail.

Petitioner was arrested on 26.3.2007.

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 each

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

Devikulam 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.A.3013/2007

2

(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

B.A.3013/2007

3