IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1234 of 2007()
1. SAJEEVAN, S/O.KRISHNA PANICKER,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1234 OF 2007
````````````````````````````````````````````````````
Dated this the 5th day of March, 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.28/2007 of Nedumangad Excise Range
for an offence punishable under Sec.8(2) of the Abkari Act for having
been found in possession of 5 liters of illicit arrack on 7.2.2007 and who
was arrested on the same day, seeks his enlargement on bail.
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., Kattakada
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.
BA.1234/07
: 2 :
b. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the final
report.
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.
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)
aks