High Court Kerala High Court

Santhosh vs State Of Kerala on 15 February, 2007

Kerala High Court
Santhosh vs State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 951 of 2007()


1. SANTHOSH, AGED 32, S/O.PALAYYAN,
                      ...  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 :15/02/2007

 O R D E R
                                     V. RAMKUMAR, J.


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


                           Bail Application NO. 951 of 2007


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


                                   DATED:  15-02-2007




                                         O R D E R

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

the sole accused in Crime No. 6 of 2007 of Amaravila Excise Range

for an offence punishable under Secs.8 (1) of the Abkari Act for

having been found in possession of 5 liters of illicit arrack, seeks his

enlargement on bail. Petitioner was arrested on 27-01-2007.

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 from a future date.

Accordingly, the petitioner is directed to be released on bail with effect

from 27-2-2007 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.- III, Neyyattinkara , 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.

Bail A.No.951 of 2007 -:2:-

2. The petitioner shall make himself available for

interrogation as and when required by the police till the

filing of the final report.

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

4. 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.

ani.

Bail A.No.951 of 2007 -:3:-