High Court Kerala High Court

Alias @ Ponnachan vs State Of Kerala on 6 November, 2009

Kerala High Court
Alias @ Ponnachan vs State Of Kerala on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6452 of 2009()


1. ALIAS @ PONNACHAN, S/O.GABRIAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/11/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
         B.A. Nos.6452, 6455, 6466 & 6470 of 2009
        ---------------------------------------------------
            Dated this the 6th day of November, 2009

                             O R D E R

These Bail Application are filed under Section 439 of the

Code of Criminal Procedure in respect of the following cases by

Alias @ Ponnachan, who is the accused in all the cases.

B.A.No. C.R. No. Offence Date of Date of
occurrence arrest
6455/2009 15/2008 of Anchal 55(g) of
Excise Range Abkari Act 13/3/2008 10/09/2009

6466/2009 50/2008 of Anchal 8(1)(2) of
Excise Range Abkari Act 07/09/2008 05/09/2009

6452/2009 11/2009 of Anchal 8(1)(2) of
Excise Range Abkari Act 14/2/2009 05/09/2009

6470/2009 37/2009 of Anchal 8(1)(2) of
Excise Range Abkari Act 01/05/2009 05/09/2009

2. In the aforesaid cases, charge sheets were filed after

completing the investigation. The petitioner was arrested in

connection with another case and his formal arrest was

recorded in the aforesaid four cases on the dates mentioned

above.

3. Learned counsel for the petitioner submitted that the

petitioner undertakes not to commit any offence of similar

nature, if bail is granted in these cases. This undertaking is

recorded.

B.A. Nos.6452, 6455, 6466 & 6470 of 2009
2

4. 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 also the undertaking, I

am of the view that bail can be granted to the petitioner.

5. The petitioner shall be released on bail on his executing

a bond for Rs.25,000/- in each case with two solvent sureties

each for the like amount to the satisfaction of the Judicial

Magistrate of the First Class-I, Punalur subject to the following

conditions:-

A) The petitioner shall report before the Excise
Inspector, Anchal Excise Range between
9 A.M. and 11 A.M. on all alternate
Mondays until further orders.

B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

C) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.

D) 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