High Court Kerala High Court

Lohithakshan vs State Of Kerala on 26 August, 2009

Kerala High Court
Lohithakshan vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4832 of 2009()


1. LOHITHAKSHAN, AGED 83 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :26/08/2009

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 4832 OF 2009
              ------------------------------------------------------
                  Dated this the 26th August, 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.418 of

2009 of Pooyappally Police Station.

2. The offence alleged against the petitioner is under Section

8(1) and (2) of the Abkari Act.

3. The prosecution case is that on 10.8.2009, the petitioner

was found in possession of 2.5 litres of arrack. The petitioner was

arrested on the same date and he is in judicial custody.

4. Learned counsel for the petitioner submitted that the

petitioner is aged 76 years.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

B.A. NO. 4832 OF 2009

:: 2 ::

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner.

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

bond for Rs.15,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – II,

Kottarakara, 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

ahz/