High Court Kerala High Court

Sreedharan vs State Of Kerala on 16 August, 2006

Kerala High Court
Sreedharan vs State Of Kerala on 16 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 4871 of 2006()


1. SREEDHARAN, S/O.KUNJUKUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.M.JAMES

 Dated :16/08/2006

 O R D E R
                            J.M.JAMES, J.

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

                           B.A. 4871/2006

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

    DATED THIS THE 16TH DAY OF AUGUST, 2006




                              O R D E R

The petitioner was arrested with fifty liters of

wash and 300 ml., of arrack on 18.7.2006, by the

Inspector of Chengannur Police Station, and crime

No.378/2006 was registered against him, under Sections 8

(1) & (2) and 55(a) & (g) of the Abkari Act. The petitioner

remains in judicial custody, as remanded by the Court

below. Hence this application, under Section 439 Cr.P.C.

2. In view of the submissions, made by either side

and considering the materials on record, I grant bail and

release the petitioner from jail, subject to the following

conditions:-

(a). The petitioner shall execute a bond

for Rs.25,000/-, with two solvent sureties,

each fore the like sum, to the satisfaction

of the Judicial Magistrate of First Class-II,

Chengannur.

B.A.4871/2006

2

(b). The petitioner shall report before

the Investigating Officer, once in a week

on every Tuesday, between 10.00 a.m

and 11.00 a.m., for a period of three

months, starting from 22.8.2006.

The application is allowed as above.

J.M.JAMES

JUDGE

mrcs