High Court Kerala High Court

Sri.Indran vs State Of Kerala on 19 October, 2006

Kerala High Court
Sri.Indran vs State Of Kerala on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6051 of 2006()


1. SRI.INDRAN, S/O.DAMODARAN,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE INSPECTOR, CHENGANNUR.

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/10/2006

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

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

                            B.A. 6051/2006

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

   DATED THIS THE 19TH DAY OF OCTOBER, 2006




                                O R D E R

The petitioner is the second accused, in

C.R.No.83/2006 of Chengannur Excise Range. He was

arrested on 12.9.2006 for the offence punishable under

Sections 8(1) & (2), 55(a) and 64A of the Abkari Act, for

the accused, two in number, were found in possession of

ten litres of illicit arrack and five litres of spirit. The

petitioner remains in judicial custody. Hence this

application.

2. Considering the submissions made by either

side and the completion of the investigation and the facts,

as revealed before me through the C.D file, 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,

B.A.6051/2006

2

each for the like sum, to the satisfaction

of the Judicial Magistrate of First Class-

II, Chengannur.

(b). The petitioner shall report before

the Investigating Officer, once in a week

on every Wednesday, between 10.00 a.m

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

months, starting from 25.10.2006.

The application is allowed as above.

J.M.JAMES

JUDGE

mrcs