IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 615 of 2007()
1. SYAMALA, D/O.JANAKI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 615 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 5th DAY OF FEBRUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the accused in Crime No.146/06 of Nedumangad Excise Range for
offences punishable under Sections 8(1) and 8(2) of the Abkari Act for
having been found in possession of five litres of illicit arrack
23.12.2006, seeks his enlargement on bail. The petitioner
surrendered on 2.1.2007.
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. Accordingly,
the petitioner is directed to be released on bail 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.-II,
Nedumangad 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.
B.A.NO.615/07 Page numbers
2. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
3. 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.
dsn