High Court Kerala High Court

Radhakrishna Pillai vs State Of Kerala on 17 November, 2009

Kerala High Court
Radhakrishna Pillai vs State Of Kerala on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6477 of 2009()


1. RADHAKRISHNA PILLAI, S/O.VASUDEVAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/11/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 6477 of 2009
                ------------------------------------
            Dated this the 17th day of November, 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.159/2009 of Sasthamcotta 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 26/10/2009, the

petitioner was found engaged in the sale of Indian made foreign

liquor. A quantity of 4 litres of Indian made foreign liquor was

seized from the petitioner. The petitioner was arrested on

26/10/2009 and he was remanded to judicial custody.

4. The learned Public Prosecutor submitted that the

petitioner is involved in two other cases of similar nature.

5. The learned counsel for the petitioner submitted that

the petitioner undertakes not to commit any offence of similar

nature while on bail in the present case. This undertaking is

recorded.

6. Taking into account the facts and circumstances of the

B.A. No. 6477 /2009
2

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and also the undertaking, I

am of the view that bail can be granted to the petitioner.

7. The petitioner shall be released on bail on his executing

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, Sasthamcotta 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