IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2868 of 2007()
1. RAVEENDRAN, S/O.BALAKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. EXCISE INSPECTOR, NOORANADU RANGE.
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :18/05/2007
O R D E R
K.R. UDAYABHANU, J.
----------------------------------------
B.A.NO. 2868 OF 2007
---------------------------------------------
DATED THIS THE 18TH DAY OF MAY 2007
ORDER
This is a petition filed under Section 439 of the Code of Criminal
Procedure. The petitioner is the accused in Crime No.4/07 of the Nooranadu
Excise Range. The offence is under under Section 8(i) and (ii) of the Abkari
Act on the allegation that the petitioner was found in possession of 3 litres of
arrack in a 5 litre cannas at Elippakkulam Muri of Vallikunnam village. He
is in custody since 22.04.2007.
2. Heard both sides.
3. It is hereby ordered that the petitioner shall be released on bail on
executing bond for Rs.25,000/- with two solvent sureties each for the like sum
to the satisfaction of the J.F.C.M., Kayamkulam and on condition that he will
not get involved in any offence of a like nature and that he shall not in any
manner interfere with the investigation. The petitioner is directed that he
shall report before the investigating officer on every Friday at 10.a.m. until
the final report is filed.
The Bail Application is allowed.
K.R.UDAYABHANU
rv JUDGE.
CRA 2
CRA 3