High Court Kerala High Court

S.Shyju vs State Of Kerala Represneted By on 15 January, 2007

Kerala High Court
S.Shyju vs State Of Kerala Represneted By on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7667 of 2006()


1. S.SHYJU, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESNETED BY
                       ...       Respondent

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/01/2007

 O R D E R


                                  V.Ramkumar, J.

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

                              B.A.No.7667 of 2006

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


               Dated this the 15th day of January,  2007.


                                        ORDER

Petitioner, who is the third accused (originally 2nd accused) in

Crime No.119 of 2003 of Pozhiyoor Police Station for an offence

punishable under Section 55(a) of Abkari Act for allegedly carying

1085 litres of spirit on 26.7.2003 and who was arrested on 3.11.2006

in relation to another crime and who was remanded to judicial custody

in this case on 15.11.2006, 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 by virtue of the proviso to

Section 167(2) Cr.P.C.

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

on his executing a bond for Rs.50,000/- (Rupees fifty thousand only)

with two solvent sureties each for the like amount to the satisfaction of

the J.F.C.M.- II, Neyyattinkara and subject to the following conditions:-

BA 7667/06 -: 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 15/1