IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3851 of 2009()
1. JINEESH,S/O.KUNJUMON,ANJILIMOOTIL,
... Petitioner
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------
B.A.No.3851 of 2009
-------------------------------
Dated this the 16th day of July, 2009
ORDER
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the accused in Crime No.295 of
2009 of Peermade Police Station.
2. The offence alleged against the petitioner is under Section
55(a) of Abkari Act.
3. The prosecution case is that on 30.6.2009, the accused
was found in possession of 4 litres of Indian made foreign liquor
intended for sale. The petitioner was arrested on 30.6.2009 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.
The petitioner shall be released on bail on his executing bond for
Rs.25,000/-with two solvent sureties for the like amount to the
satisfaction of the Judicial Magistrate of the First Class-I, Peermade,
subject to the following conditions:
BA No. 3851/2009 2
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
csl