High Court Kerala High Court

Vinod vs State Of Kerala on 9 March, 2010

Kerala High Court
Vinod vs State Of Kerala on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 661 of 2010()


1. VINOD, AGED 26 YEARS, S/O.
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :09/03/2010

 O R D E R
                        K.T. SANKARAN, J.
                       ------------------------
                      B.A. No. 661 of 2010
                 ------------------------------------
              Dated this the 09th 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 accused No.1 in C.R. No.

7/2010 of Pathanapuram Excise Range, Kollam District.

2. The offence alleged against the petitioner is under

Section 55(a) of the Abkari Act.

3. The prosecution case is that on 16.01.2010, the accused

persons were found transporting 3808 litres of spirit in a Swaraj

Mazda Lorry. It is stated that accused No.2 directed accused

No.1 to take the spirit from Shencottai to Kerala. Coconuts were

loaded in the lorry and the spirit was kept concealed in the lorry.

The lorry was intercepted at the excise check post at Aryankavu.

The petitioner was arrested on 16.01.2010 and he was remanded

to judicial custody.

4. Accused No.2 is not arrested so far. The learned Public

Prosecutor submitted that it is suspected that one more accused

is also involved in the case.

B.A. No. 661 of 2010 2

5. The petitioner is in judicial custody since 16.01.2010.

6. The learned counsel for the petitioner submitted that the

petitioner is not involved in any other case of similar nature. The

fact that accused No. 2 is not arrested, by itself is not a ground

to deny bail to accused No.1, who is in judicial custody since

16.01.2010.

7. 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.

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

bond for Rs.50,000/- 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
Investigating Officer between 9 A.M. and
11 A.M. on all Mondays and Thursdays,
for two months and thereafter on
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.

B.A. No. 661 of 2010 3

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

ln