High Court Kerala High Court

Raju vs State Of Kerala on 20 July, 2009

Kerala High Court
Raju vs State Of Kerala on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3701 of 2009()


1. RAJU, AGED 41 YEARS, S/O.CHATHAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :20/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                     --------------------------------
                         B.A.No.3701 of 2009
                    ---------------------------------
                 Dated this the 20th day of July, 2009




                                ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.74 of

2009 of Adoor Excise Range.

2. The offences alleged against the petitioner are under

Sections 8(1) and (2) of the Abkari Act.

3. The prosecution case is that on 20.6.2009, the accused

was found in possession of 7 liters of spirit and 7 litres of arrack. The

petitioner surrendered before court on 25.6.2009 and he was

remanded to judicial custody.

4. Learned public prosecutor submitted that the petitioner is

involved in two other cases.

5. 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.25,000/- with two solvent sureties for the like amount to the

BA No. 3701/2009 2

satisfaction of the Judicial Magistrate of the First Class, Adoor, 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