High Court Kerala High Court

Raveendran vs State Of Kerala on 13 December, 2006

Kerala High Court
Raveendran vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7386 of 2006()


1. RAVEENDRAN, AGED 50,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE PREVNTIVE OFFICER,

                For Petitioner  :SRI.C.SUNIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                      Bail Application No. 7386 of 2006

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

                               DATED:  13-12-2006


                                        O R D E R

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

the sole accused in C.R. No. 110 of 2006 of Kayamkulam Excise

Range for offences punishable under Secs. 8(1) & 8(2) of the Abkari

Act for having been found in possession of 3 liters of illicit arrack,

seeks his enlargement on bail. Petitioner was arrested on 20-11-

2006.

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 with effect from 20-12-

2006 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, Haripad, 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.

Bail A.No. 7386/06 -:2:-

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.

Sd/- V.RAMKUMAR,

JUDGE.

ani.

Bail A.No. 7386/06 -:3:-