IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 61 of 2007()
1. SUBEESH, S/O.SURENDRAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 61 of 2007
========================
Dated this the 9th day of January, 2007.
ORDER
Petitioner, who is the accused in CR No.204 of 2006 of
Kottarakara Excise Range for offences punishable under Section 8(1)
and (2) of Abkari Act for allegedly having been found in possession of
two litres of illicit arrack on 4.11.2006 and who was arrested on the
same day, seeks his enlargement on bail.
2. In as much as no final report has been filed even after 60
days of detention of the petitioner, he is entitled to bail as of right by
virtue of the proviso to Section 167(2) Cr.P.C.
3. Accordingly, the petitioner is directed to be released on bail
on his executing a bond for Rs.35,000/- (Rupees thirty five thousand
only) with two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M.- I, Kottarakara 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 the
BA 61/07 -: 2 :-
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
3. Petitioner shall make himself available for
interrogation as and when required by the Investigating
Officer.
4. 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.
ess 9/1