IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1465 of 2010()
1. APPUKUTTAN,AGED 45 YEARS,S/O.NARAYANAN,
... Petitioner
Vs
1. THE STATE OF KERALA(REPRESENTED BY
... Respondent
For Petitioner :SRI.T.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/03/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 1465 of 2010
------------------------------------
Dated this the 15th day of March, 2010
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.10/2010 of Perumbavoor Excise Range.
2. The offence alleged against the petitioner is under
Section 55(a)(i) of the Abkari Act.
3. The prosecution case is that on 11/2/2010, the
petitioner was found engaged in the sale of Indian Made Foreign
Liquor. A quantity of 14.8 litres of Indian Made Foreign Liquor
was seized from the possession of the petitioner. The petitioner
was arrested on 11/2/2010 and he was remanded to judicial
custody.
4. It is submitted by the learned counsel for the
petitioner that the petitioner is not involved in any other case of
similar nature.
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
B.A. No. 1465 /2010
2
investigation, I am of the view that bail can be granted to the
petitioner.
6. 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
Class, Perumbavoor 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
scm