IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5693 of 2009()
1. JOSEPH ABRAHAM @ JAIN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5693 OF 2009
------------------------------------------------------
Dated this the 6th day of October, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is the first accused in Crime
No.388 of 2009 of Mannar Police Station.
2. The offences alleged against the accused persons are
under Sections 8(1) and (2) and Section 55(a) and (i) of the Abkari
Act.
3. The prosecution case is that on 21.9.2009, the accused
persons were found in possession of and kept for sale 30.375 litres
of Indian Made Foreign Liquor. The petitioner was arrested on the
same date and he was remanded to judicial custody.
4. It is submitted by the learned Public Prosecutor that the
charge was laid in the case on 30.9.2009. It is submitted by the
learned counsel for the petitioner that the petitioner is not involved in
any other case of similar nature.
B.A. NO. 5693 OF 2009
:: 2 ::
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 fact that charge was laid, 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.15,000/- with two solvent sureties for the like amount to
the satisfaction of the Judicial Magistrate of the First Class – I,
Chengannur, subject to the following conditions:
a) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
b) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
c) 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
ahz/