IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3041 of 2007()
1. SANJU @ KUTTAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3041 OF 2007 A
````````````````````````````````````````````````````
Dated this the 25th day of May, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the 1st accused in C.R. No.10/07 of Aryanad Excise Range for
offences punishable under Secs.8 (1) and 8(2) of the Abkari Act for
having been found in possession of 10 liters of illicit arrack, seeks his
enlargement on bail. Petitioner was arrested on 28.4.07.
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 but only with effect from
a future date. Accordingly, the petitioner is directed to be released on
bail with effect from 28.5.2007 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.-I, Nedumangad 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.3041/07
: 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