High Court Kerala High Court

Shybu.S.Pakru vs State Of Kerala on 27 April, 2010

Kerala High Court
Shybu.S.Pakru vs State Of Kerala on 27 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2454 of 2010()


1. SHYBU.S.PAKRU, S/O.SUDARSANAN,
                      ...  Petitioner

                        Vs



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

2. THE C.I. OF POLICE,

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :27/04/2010

 O R D E R
                    P.Q. BARKATH ALI, J.
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 2454 of 2010
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              Dated this the 27th day of April, 2010

                          O R D E R

This is a bail application filed by the second

accused in Crime No.820/2009 of Neyyatinkara Police

Station under section 439 of the Cr.P.C.

2. The allegation against the petitioner is that he

along with accused 1 and 3 on 4.11.2009 at 11.30 P.M

were found transporting 980 liters of spirit in a

Toyato Qualis Car bearing Registration No.KL-

16/9911 belonging to the first accused and that on

seeing the police parties, they ran away and thereby

committed the offence punishable under Section 55

(a) and (h)of Abkari Act.

3. The petitioner was arrested on 6.4.2010. His

bail application was dismissed by the Judicial First

Class Magistrate, Neyyattinkara and thereafter he is

in remand.

4. It is alleged in the petition that accused 1 and

3 have already been released on bail by this court,

2
B.A. No. 2454 of 2010

that the petitioner is innocent of the offence alleged

against him and that if released on bail he is prepared

to abide by any conditions that may be imposed by

this court.

5. Notice given to the learned Public Prosecutor.

Heard learned counsel for the petitioner and the

learned Public Prosecutor. This petition is opposed by

the learned Public Prosecutor.

6. For the following reasons, I am inclined to

grant bail to the petitioner. The first accused has

already been released on bail by this court by order

dated 10.3.2010 in bail application No.1322/2010.

The third accused was granted bail by this court by

order dated 16.4.2010 in bail application

No.2264/2010. Further the petitioner is in remand

from 6.4.2010 onwards. The learned Public Prosecutor

submits that the investigation in this case is almost

over. That aspect the learned Public Prosecutor

3
B.A. No. 2454 of 2010

admitted that the petitioner is made an accused in

this case only on the basis of the alleged confession

statement made by the first accused. Therefore, I am

of the view that this is a fit case in which bail can be

granted to the petitioner.

7. In the result, the petition is allowed. The

petitioner shall be released on bail on his executing a

bond for Rs.25,000/- with two solvent sureties for like

sum each to the satisfaction of the lower court on the

following conditions:-

1) The petitioners shall appear before
the Investigating Officer on all
Mondays and Thursdays between
10 A.M. and 11 A.M. for two
months and thereafter on all
Mondays till final report is filed.

2) The petitioners shall not commit
similar offence while on bail.


            3)      The petitioners shall co-operate
                  with the investigation and       shall
                  not   try   to    influence       the

prosecution witnesses or tamper
with the evidence.

4

B.A. No. 2454 of 2010

4) Petitioners shall not leave the
jurisdiction of the lower court
without prior permission.

5) If the petitioner violates any of the
conditions mentioned above, lower
court can cancel his bail.

P.Q. BARKATH ALI, JUDGE.

dmb