High Court Kerala High Court

Anilkumar vs State Of Kerala on 7 October, 2009

Kerala High Court
Anilkumar vs State Of Kerala on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5659 of 2009()


1. ANILKUMAR, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SREEKANTH S.NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :07/10/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 5659 of 2009
                ------------------------------------
             Dated this the 7th day of October, 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 Crime

No.567/2009 of Venjaramood Police Station.

2. The offence alleged against the petitioner is under

Section 55(a)(i) of the Abkari Act.

3. The prosecution case is that on 19/9/2009, the

petitioner was found engaged in the sale of Indian made foreign

liquor. A quantity of 19.125 litres of Indian made foreign liquor

was seized from the petitioner. The petitioner was arrested on

19/9/2009 and he was remanded to judicial custody on

20/9/2009.

4. It is submitted by the learned counsel for the

petitioner that the petitioner is not involved in any other case of

similar nature.

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. 5659/ 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-I, Nedumangad 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