IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 795 of 2010()
1. SANTHOSH KUMAR, S/O.VENURAJ,
... Petitioner
2. VENUGOPAL, S/O.KRISHNAN,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/02/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.795 of 2010
---------------------------------------------
Dated this the 15th day of February, 2010
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioners are accused Nos.1
and 2 in C.R.No.19 of 2010 of Sasthamcotta Excise Range.
2. The offence alleged against the petitioners is under
Section 55(i) of the Abkari Act.
3. The prosecution case is that on 2.2.2010, the
petitioners were found transporting 10 litres of Indian made
foreign liquor. The petitioners were arrested on 2.2.2010 and
they were remanded to judicial custody.
4. The learned counsel for the petitioners submitted that
the petitioners are not involved in any other offence of similar
nature.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioners, the nature of the offence and the present stage of
investigation, I am of the view that bail can be granted to the
petitioners.
BA No.795/2010 2
The petitioners shall be released on bail on their executing
bond for Rs.15,000/- each with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class, Sasthamcotta, subject to the following conditions:
a) The petitioners 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 petitioners shall appear before the investigating officer
for interrogation as and when required;
c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioners 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
csl