High Court Kerala High Court

Santha vs State Of Kerala on 21 April, 2009

Kerala High Court
Santha vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2019 of 2009()


1. SANTHA, D/O. GOWRIKUTTY AMMA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                                 V. K.MOHANAN, J.
                         -----------------------------------------
                      Bail Application No.2019 of 2009
                          -----------------------------------------
                    Dated this the 21st day of April, 2009

                                      O R D E R

In this Petition filed under Sec. 439 Cr.P.C., the petitioner who is the

accused in crime No.58 of 2008 of Nedumangad Excise Range for

offences punishable under Secs. 8(1) and 8(2) of the Abkari Act for

having been found in possession of 10 litres of illicit arrack, seeks his

enlargement on bail. Petitioner was arrested on 17/03/2009.

2. I have heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the duration of

judicial custody of the petitioner and the other circumstances of the case

etc., I am inclined to grant bail to the petitioner. Accordingly, the petitioner

is directed to be released on bail on his executing a bond for Rs.15,000/-

(Rupees fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M.-II, Nedumangad, and subject to

the following conditions:

1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.

B.A.No.2019/2009 :2:

2. The petitioner shall make himself available for
interrogation as and when required by the police till
the filing of the final report.

3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.

4. The petitioner shall not commit any offence while on
bail.

4. If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

5. This application is allowed as above.

V.K.MOHANAN,
JUDGE

jsr