High Court Kerala High Court

Mohanakurup vs State Of Kerala Represented By The on 18 June, 2009

Kerala High Court
Mohanakurup vs State Of Kerala Represented By The on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3262 of 2009()


1. MOHANAKURUP, KOLADATHU HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/06/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                       B.A. No.3262 of 2009
                  ------------------------------------
                Dated this the 18th day of June, 2009

                              O R D E R

This is an application for bail under Section 439 of the

Code of Criminal procedure. The petitioner is the 2nd accused in

CR. No. 14/2009 of Changanacherry Excise Range.

2. The offence alleged against the petitioner is under

Section 55(i) of the Abkari Act.

3. The prosecution case is that on 15/05/2009, the

accused persons were found transporting 63 litres of Indian made

foreign liquor. The petitioner was arrested on the same day and

he is in judicial custody.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

5. The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

B.A. No.3262 /2009
2

Class-I, Changanacherry subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays, till the final report
is filed or until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable
to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

scm