High Court Kerala High Court

Devadas vs The State Of Kerala on 23 June, 2009

Kerala High Court
Devadas vs The State Of Kerala on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3350 of 2009()


1. DEVADAS, S/O. CHATHAN, AGED 46,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.P.RAMACHANDRAN

                For Respondent  : No Appearance

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

 Dated :23/06/2009

 O R D E R
                         K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 3350 of 2009
                 ------------------------------------
               Dated this the 23rd day of June, 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 in

Crime No.18/2009 of Chavakkad Excise Range.

2. The offence alleged against the petitioner is under

Section 58 of the Abkari Act.

3. The prosecution case is that on 9/06/2009, the

petitioner was found in possession of 1.5 litres of illicit liquor. The

petitioner was arrested on the spot and was produced before the

court. He is in judicial custody.

4. 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

investigation, I am of the view that bail can be granted to the

petitioner.

5. 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

B.A. No. 3350/2009
2

Class, Kunnamkulam subject to the following conditions:-

A) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

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