High Court Kerala High Court

Jayaprakash vs The State Of Kerala on 17 April, 2007

Kerala High Court
Jayaprakash vs The State Of Kerala on 17 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2121 of 2007()


1. JAYAPRAKASH, S/O.THULASI,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/04/2007

 O R D E R


                         K.T. SANKARAN, J.

             ---------------------------------

                     B.A. NO. 2121 OF  2007

             ---------------------------------

            Dated this the 17th day of April, 2007



                           O R D E R

This is an application for bail under Section 439

of the Code of Criminal Procedure.

2. The petitioner is the accused in Crime No.169

of 2007, Pala Police Station. The offence alleged

against him is under Section 8(i) and 8(ii) of the

Abkari Act.

3. The petitioner moved an application for bail

before the Court of Judicial Magistrate of the First

Class, Pala, but the same was dismissed by the order

dated 22.3.2007.

4. Heard the learned counsel for the petitioner

and the learned Public Prosecutor. It is submitted by

the learned counsel for the petitioner that the

petitioner is in judicial custody since 18.3.2007 and

B.A.NO. 2121 OF 2007

:: 2 ::

that the petitioner was not involved in any other

offence of a similar nature. Learned Public Prosecutor

submits that there is no other case of a similar nature

in which the petitioner is involved. The prosecution

case is that the petitioner was found in possession of

30 litres of arrack.

In the facts and circumstances of the case, I am

inclined to grant bail to the petitioner. The

petitioner shall be released on bail on condition that

he executes a bond for Rs.35,000/- with two solvent

sureties each for the like amount to the satisfaction

of the Judicial Magistrate of the First Class, Pala.

(K.T.SANKARAN)

Judge

ahz/