IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7313 of 2006()
1. SHAJI (KANNAN), S/O. SUDARSANAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/12/2006
O R D E R
V. RAMKUMAR, J.
--------------------------------
Bail Application No.7313/2006
---------------------------------
DATED: DECEMBER 20, 2006
O R D E R
Petitioner who is the 4th accused in Crime No.210/2006
of Vilappilsala Police Station for offences punishable
under Secs.8 and 55(a) of the Abkari Act for allegedly
having been found in possession of more than 8000 liters of
spirit on 25.9.2006, seeks his enlargement on bail. He
was arrested on 29.10.2006.
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 with effect from
26.12.2006 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.,
Kattakkada 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.
2. Petitioner shall not influence or intimidate
Bail A.No.7313/2006 -:2:-
the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
3. 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.
mt/-