High Court Kerala High Court

Varghese @ Pattakunju vs State Of Kerala on 8 May, 2009

Kerala High Court
Varghese @ Pattakunju vs State Of Kerala on 8 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2346 of 2009()


1. VARGHESE @ PATTAKUNJU, S/O.ABRAHAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/05/2009

 O R D E R
                        C.T. RAVIKUMAR, J.

             ````````````````````````````````````````````````````
                       B.A. No. 2346 OF 2009
             ````````````````````````````````````````````````````
               Dated this the 8th day of May, 2009

                                O R D E R

This is a petition for regular bail.

2. The petitioner is the accused in Crime No.39/2009 of

Cumbummettu Police Station alleging commission of offence

punishable under section 8(1) and (2) of the Kerala Abkari Act.

The case is that the petitioner was allegedly found in possession

of 9 litres of illicit arrack on 18/2/2009. He was arrested on

20.4.2009 and since then, he is in judicial custody.

3. I have heard the counsel for the petitioner and the

learned Public Prosecutor. I have considered the fact that the

petitioner has been in judicial custody since 20.4.2009 and the

investigation is almost completed. The petitioner can, therefore,

be enlarged on bail with conditions.

4. Accordingly, this application is allowed.

i) The petitioner shall be enlarged on bail on

his executing a bond for Rs.15,000/- (Rupees fifteen thousand

BA.2346/09
: 2 :

only) with two solvent sureties each for the like sum to the

satisfaction of the Judicial First Class Magistrate, Nedumkandom.

ii) The petitioner shall report before the investigating

officer on all Saturdays between 10 a.m. and 12 am. till the final

report is laid.

(C.T. RAVIKUMAR, JUDGE)
aks