IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3439 of 2010()
1. VIPIN K.MOHANAN, S/O.MOHANAN P.,
... Petitioner
Vs
1. THE EXCISE INSPECTOR, EXCISE RANGE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :09/06/2010
O R D E R
K.HEMA, J.
------------------
B.A. No.3439 of 2010
------------------------------------
Dated this the 9th day of June, 2010
O R D E R
Petition for bail.
2. The alleged offences are under Sections 55 (a) and 55 (g)
of the Abkari Act. According to prosecution, petitioner transported
5074 litres of spirit in his lorry on 23.02.2010. The lorry was
found parked near the godown of a company at Angamally.
Petitioner was arrested on 22.03.2010.
3. Petitioner is in custody for the past 74 days. Charge sheet
is laid on 30.03.2010. It is submitted by the learned counsel for
petitioner that petitioner is not the R.C. Owner. He was arrested
on the statement given by CW5, who is the registered owner of
the lorry that the lorry involved int his case was sold to the
petitioner, on the strength of an agreement.
4. This petition is not opposed, since charge sheet is already
laid, but stringent conditions may be imposed, it is submitted.
5. On hearing both sides, I am satisfied that bail can be
granted on conditions. Hence the following order is passed:
B.A. No.3439 of 2010 2
Petitioner shall be released on bail on his
executing a bond for Rs.1,00,000/- with two
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned on
the following conditions:
i) Petitioner shall report before the
Investigating Officer on every day
between 10 A.M. and 1 P.M., until further
orders.ii) Petitioner shall not leave the limits of the
police station within which the crime is
registered, except with prior permission of
the learned Magistrate.iii) Petitioner shall not influence or intimidate
any witness or tamper with the evidence.iv) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln