High Court Kerala High Court

Kooleri Rajan vs The State Of Kerala on 17 April, 2007

Kerala High Court
Kooleri Rajan vs The State Of Kerala on 17 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2120 of 2007(K)


1. KOOLERI RAJAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/04/2007

 O R D E R


                       K.T. SANKARAN, J.

            ---------------------------------

                   B.A. NO. 2120 OF  2007

            ---------------------------------

         Dated this the 17th day of April, 2007



                          O R D E R

This is an application for bail under Section 439

of the Code of Criminal Procedure.

2. The petitioner is the accused in C.R. No.12 of

2007 of Excise Range, Payyanur. The offence alleged

against him is under Section 8(i) and 8(ii) of the

Abkari Act.

3. The petitioner moved applications for bail

before the Court of Sessions, Thalassery, but the same

were dismissed by the orders dated 16.3.2007 and

27.3.2007.

4. Heard the learned counsel for the petitioner

and the learned Public Prosecutor. It is submitted by

the learned counsel for the petitioner that the

petitioner is undergoing detention from 9.3.2007

onwards. The prosecution case is that the petitioner

B.A.NO. 2120 OF 2007

:: 2 ::

was found in possession of six litres of arrack.

Though it is alleged that the petitioner is involved in

other cases, there is no case that he has been

punished. The petitioner undertakes that he will not

indulge in similar activities as alleged and that he is

prepared to abide by any of the conditions that may be

imposed.

In the facts and circumstances of the case, I am

inclined to grant bail to the petitioner. The

petitioner shall be released on bail on condition that

he executes a bond for Rs.25,000/- with two solvent

sureties each for the like amount to the satisfaction

of the Judicial Magistrate of the First Class, Payyanur

and also on condition that the petitioner shall appear

before the investigating officer on every Wednesday

between 10 a.m and 12 noon until final report is filed.

(K.T.SANKARAN)

Judge

ahz/