High Court Kerala High Court

Vellilngiri vs State Of Kerala on 25 January, 2010

Kerala High Court
Vellilngiri vs State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 335 of 2010()


1. VELLILNGIRI, S/O.CHINNABUDAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

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

 Dated :25/01/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                        B.A.No.335 of 2010
                  ---------------------------------------------
             Dated this the 25th day of January, 2010


                               ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.53 of 2009 of Agali Excise Range, Palakkad District.

2. The offences alleged against the petitioner are under

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

3. The prosecution case is that on 29.10.2009, the

accused was found in possession of 5 litres of toddy

unauthorisedly drawn and which was intended for sale. The

petitioner was arrested on 15.12.2009 and he was remanded to

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.

The petitioner shall be released on bail on his executing

bond for Rs.15,000/- with two solvent sureties for the like

BA No.335/2010 2

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Palakkad, 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
csl