IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3630 of 2009()
1. VASUDEVAN NAIR @ MANIKUTTAN,
... Petitioner
Vs
1. THE EXCISE INSPECTOR,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3630 of 2009
------------------------------------
Dated this the 6th day of July, 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 accused in C.R
No. 19/2007 of Changanacherry Excise Range.
2. The offences alleged against the petitioner are under
Sections 8(1)&(2) and 55(a) of the Abkari Act.
3. The prosecution case is that on 7/11/2007, the
petitioner was found transporting four litres of arrack. The
petitioner was arrested only on 17/6/2009 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. 3630/ 2009
Page numbers
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