High Court Kerala High Court

Suresh vs State Of Kerala Represented By The on 8 May, 2009

Kerala High Court
Suresh vs State Of Kerala Represented By The on 8 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2207 of 2009()


1. SURESH, S/O.KUNJUKUNJ, CHARUVILA
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, EZHUKONE EXCISE RANGE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/05/2009

 O R D E R
                        C.T.RAVIKUMAR, J.
                  -------------------------------------------
                      B.A.No.2207 of 2009
                  ------------------------------------------
               Dated, this the 8th   day of May, 2009

                             ORDER

This is an application for regular bail filed under

Section 439 of the Code of Criminal Procedure. Petitioner is the

accused in Crime No.18 of 2009 of Ezhukone Excise Range

alleging commission of offences punishable under Section 8(1)

and (2) of the Abkari Act.

2. The allegation is that the petitioner was found in

possession of 7 litres of arrack and he was taken into custody

on 1.4.2009 and since then he has been in judicial custody.

3. I have heard learned counsel for the petitioner

as also the learned Public Prosecutor. Considering the quantity

of arrack involved and also the fact that the investigation is

almost over, I think bail can be granted in this case.

4. Accordingly this application is allowed subject to

the following conditions:

i) Petitioner shall be released on bail on his

executing a bond for Rs.25000/- with two solvent sureties for

the like sum each to the satisfaction of the Judicial First Class

B.A.No.2207 of 2009
2

Magistrate-I, Kottarakkara.

ii) Petitioner shall report before the investigating

officer once in a week on all Saturdays between 10 a.m. and

11 a.m. till the final report is laid.

C.T.RAVIKUMAR, JUDGE
vns