High Court Kerala High Court

A.C. Chacko vs State Of Kerala on 11 February, 2010

Kerala High Court
A.C. Chacko vs State Of Kerala on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 746 of 2010()


1. A.C. CHACKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/02/2010

 O R D E R
                         K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 746 of 2010
                ------------------------------------
             Dated this the 11th day of February, 2010


                             O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.1 in

Crime No. 78/2009 of Amaravila Excise Range.

2. The offences alleged against the petitioner are under

Sections 55(a) and 58 of the Abkari Act.

3. The prosecution case is that on 12/12/2009, a quantity

of 6666 litres of spirit in 202 cans, each can having a capacity of

35 litres, was being transported in a lorry bearing Tamil Nadu

registration. The lorry was intercepted in the Amaravila check

post. On inspection, it was found that the spirit was stored in a

secret chamber in the lorry. The driver of the vehicle, the second

accused, ran away. The petitioner was the cleaner cum driver of

the lorry. At the relevant time, he was acting as a cleaner of the

lorry. The 3rd accused is the person who allegedly arranged

transportation of the spirit. The petitioner was arrested on

13/12/2009 and he was remanded to judicial custody.

B.A. No. 746/2010
2

4. The petitioner had filed B.A. No. 7833/2009. That

application was dismissed by the order dated 28/1/2010. The

petitioner is in judicial custody since 13/12/2009.

5. The learned counsel for the petitioner submitted that

charge sheet is not filed in the case and that the petitioner is

entitled to default bail under the proviso to Section 167(2) of the

Code of Criminal Procedure.

6. 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 also the fact that charge

sheet is not filed , 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-II, Neyyattinkara 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 and Thursdays for
a period of two months and thereafter on
Mondays, till the final report is filed or
until further orders.

B.A. No. 746/2010
3

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