High Court Kerala High Court

Remanan vs State Of Kerala on 19 January, 2007

Kerala High Court
Remanan vs State Of Kerala on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 300 of 2007()


1. REMANAN, S/O. SIVARAMAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.D.JAYACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/01/2007

 O R D E R


                                  V.Ramkumar, J.

                 ========================

                               B.A.No. 300 of 2007

                 ========================


              Dated this the  19th day of January, 2007.


                                         ORDER

Petitioner, who is the second accused in Crime No.103 of 2006 of

Pathanapuram Excise Range for offences punishable under Section 8

(1) and (2) of the Abkari Act for allegedly having been found in joint

possession along with A1 of 210 litres of illicit spirit on 26.10.2006 and

who was arrested on the same day, seeks his enlargement on bail.

2. Even though the learned Public Prosecutor opposed

the application, he fairly conceded that no final report has been filed

even after 60 days of judicial custody of the petitioner. If so, the

petitioner is entitled to be released on bail as of right under Section

167(2) Cr.P.C.

3. Accordingly, the petitioner is directed to be released on bail

on his executing a bond for Rs.35,000/- (Rupees thirty five thousand

only) with two solvent sureties each for the like amount to the

satisfaction of the J.F.C.M.- III, Punalur and subject to the following

conditions:-

BA 300/07 -: 2 :-

1. Petitioner shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. Petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

3. Petitioner shall make himself available for

interrogation as and when required by the Investigating

Officer.

4. 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.

V.Ramkumar,

Judge.

ess 19/1