IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 585 of 2010()
1. SHIVADASAN K,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.585 of 2010
------------------------------------
Dated this the 8th day of February, 2010
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 Crime
No.17/2010 of Adhur Police Station, Kasaragod.
2. The offence alleged against the petitioner is under
Section 55(a) of the Abkari Act.
3. The prosecution case is that on 18.01.2010, the
petitioner was found in possession of 3.5 litres of arrack. He was
arrested on 18.01.2010. The petitioner is in judicial custody
since then.
4. The learned Public Prosecutor submitted that the
petitioner is involved in C.R. No.38/2008 of Badiadka Excise
Range.
5. The learned counsel for the petitioner submitted that the
petitioner undertakes not to commit any offence while on bail in
the present case. This undertaking is recorded.
6. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
B.A. No.585 of 2010 2
petitioner, the nature of the offence and also the undertaking, I
am of the view that bail can be granted to the petitioner.
7. The petitioner shall be released on bail on his executing
bond for Rs.25,000/- with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Kasaragod 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
ln