IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2391 of 2009()
1. SIJO SOMAN,S/O.SOMAN,KUTTISSERI (H)
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.K.JANARDHANAN
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.2391 of 2009
------------------------------------------
Dated, this the 8th day of May, 2009
ORDER
This is an application for regular bail filed under
Section 439 of the Code of Criminal Procedure. Petitioner is the
accused in Crime No.59 of 2009 of Chokly Police Station
alleging commission of offences punishable under Section 55
(a) of the Abkari Act.
2. The allegation is that the petitioner was found
transporting 49.5 litres of Indian made foreign liquor and he
was arrested on 3.4.2009 and since then he has been in judicial
custody.
3. I have heard learned counsel for the petitioner
as also the learned Public Prosecutor. Considering the quantity
of Indian made foreign liquor involved and also the fact that the
investigation is almost over, I think bail can be granted in this
case.
4. Accordingly this application is allowed subject to
the following conditions:
i) Petitioner shall be released on bail on his
B.A.No.2391 of 2009
2
executing a bond for Rs.25000/- with two solvent sureties for
the like sum each to the satisfaction of the Judicial First Class
Magistrate, Thalassery.
ii) Petitioner shall report before the investigating
officer once in week on all Saturdays between 4 p.m. and 5
p.m. till the final report is laid.
C.T.RAVIKUMAR, JUDGE
vns