High Court Kerala High Court

Sankarankutty vs State Of Kerala Represented By Its on 1 January, 2007

Kerala High Court
Sankarankutty vs State Of Kerala Represented By Its on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7569 of 2006()


1. SANKARANKUTTY S/O.POKKAN,
                      ...  Petitioner

                        Vs



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

2. THE PREVENTIVE OFFICER,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 7569 OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 1st   DAY OF JANUARY, 2007


                                       O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is

the accused in Crime No.47/06 of Nadapuram Excise Range for an

offence punishable under Section 55(g) of the Abkari Act for having

been found in possession of 35 litres of wash on 23.11.2006, seeks his

enlargement on bail. The petitioner surrendered on 29.11.2006.

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.,

Nadapuram and subject to the following conditions:

1. Petitioner shall report before the Investigating

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

Wednesdays.

B.A.NO.7569/06 Page numbers

2. The petitioner shall not influence or intimidate

the prosecution witnesses nor shall he attempt to

tamper with the evidence for the prosecution.

3. 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.

dsn