High Court Kerala High Court

Manoj.V.K vs State Of Kerala on 20 February, 2009

Kerala High Court
Manoj.V.K vs State Of Kerala on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 808 of 2009()


1. MANOJ.V.K,AGED 30 YRS,S/O.KALUKURUMBAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :20/02/2009

 O R D E R
                          K. HEMA, J.
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       B.A. No. 808 of 2009
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 20th day of February, 2009

                            O R D E R

Petition for bail.

2. The alleged offence is under section 55(a) of the Abkari

Act. According to prosecution, on 31-1-2009 accused 1 to 3

were found transporting five litres of arrack in a car, owned by

the 1st accused. Accused 2 and 3 were arrested from the spot.

The 1st accused escaped and he was arrested on 31-1-2008.

3. Learned counsel for petitioner submitted that accused

2 and 3 were already released on bail. Petitioner may be granted

bail, it is submitted.

4. This petition is not opposed. Learned Public

Prosecutor submitted that petitioner is involved in other crimes

and he is included in rowdy list. Hence, stringent conditions may

be imposed while granting bail but he has no objection in

granting bail.

5. On hearing both sides, I am satisfied that bail can be

granted to petitioner on conditions.

6. Hence, petitioner shall be released on bail on his

executing a bond for Rs.50,000/- with two solvent sureties each

for the like amount to the satisfaction of the learned Magistrate,

on the following conditions:-

BA 808/09                         -2-

            1)    Petitioner   shall    report    before    the

Investigating Officer on every alternate

day between 10 a.m. and 1 p.m. until

further orders.

2) Petitioner shall not leave the limits of the

police station within which the crime is

registered except with the prior

permission of the learned Magistrate.

3) Petitioner shall not intimidate or influence

any witness or commit any offence while

on bail and in case breach of this

condition, bail is liable to be cancelled.

This petition is allowed.

K.HEMA, JUDGE.

mn.