High Court Kerala High Court

Vahid vs State Of Kerala on 14 June, 2010

Kerala High Court
Vahid vs State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3400 of 2010()


1. VAHID, S/O.MUHAMMEDKUNJU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :14/06/2010

 O R D E R
                                K.HEMA, J
                           -----------------------
                 B.A Nos.3400 AND 3423 OF 2010
                       --------------------------------
                Dated this the 14th day of June 2010

                                  ORDER

This petition is for bail.

2. The alleged offences are under Rule 16 of the Kerala

Kerosene Control Order 1968 r/w Sections (3) & (7) (1) (a) (1) of

Essential Commodities Act. According to prosecution, on

22/05/2010, a lorry was intercepted by the police and 1400 litres

of kerosene was seized from the lorry. First and second accused

who were present in the lorry were arrested. First accused is the

owner of the article and second accused is the driver of the lorry.

On questioning the accused, a search was conducted in the house

of first accused and two barrels of kerozene were seized and the

total quantity is about 400 litres. Hence, a crime was registered

alleging offences under Rule 16 of the Kerala Kerosene Control

Order 1968 r/w Sections (3) & (7) (1) (a) (1) of Essential

Commodities Act.

3. Learned counsel for petitioner submitted that the

petitioners are absolutely innocent of the allegations made.

Driver is totally innocent. First accused is a licensee and he has

license to possess the articles seized.

4. Learned Public Prosecutor disputed the asserted

innocence of the petitioners. But taking into consideration the

B.A Nos.3400 AND 3423 OF 2010 2

stage of investigation, petition is not opposed, it is submitted.

5. On hearing both sides, I am satisfied that bail can be

granted to the petitioners. Hence the following order is passed:

Petitioners shall be released on bail on executing

bond for Rs.25,000/- (Rupees twenty five thousand

only) each with two solvent sureties each for the like

sum to the satisfaction of the court concerned, on the

following conditions:

(i) Petitioners shall report before the Investigating

Officer on every Monday and Thursday

between 10 A.M and 1 P.M.

(ii) Petitioners shall not influence or intimidate any

witness or tamper with any evidence.

(iii) In case the petitioners is involved in any similar

case, his bail is liable to be cancelled.

Petitions are allowed.

K.HEMA
JUDGE

vdv