IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7667 of 2009()
1. RAGHAVAN, AGED 69 YEARS, S/O.VELAYUDHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/12/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 7667 of 2009
------------------------------------
Dated this the 23rd day of December, 2009
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.217/2009 of Karunagapally Excise Range.
2. The offence alleged against the petitioner is under
Section 55(i) of the Abkari Act.
3. The prosecution case is that on 11/12/2009, the
petitioner was found engaged in the sale of Indian Made Foreign
Liquor. A quantity of 550ml of Indian Made Foreign Liquor was
seized from the possession of the petitioner. The petitioner was
arrested on 11/12/2009 and he was remanded to judicial
custody.
4. The learned counsel for the petitioner submitted that
the petitioner is not involved in any other offence of similar
nature. It is stated that the petitioner is aged 70 years.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioner, the nature of the offence and the present stage of
B.A. No. 7667/2009
2
investigation, I am of the view that bail can be granted to the
petitioner.
6. The petitioner shall be released on bail on his executing
bond for Rs.15,000/-with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class, Karunagapally 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
scm