High Court Kerala High Court

A.Krishnan vs State-Represented By Public on 11 January, 2010

Kerala High Court
A.Krishnan vs State-Represented By Public on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 25 of 2010()


1. A.KRISHNAN, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE-REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE STATION HOUSE OFFICER

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/01/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 25 OF 2010
              ------------------------------------------------------
             Dated this the 11th day of January, 2010

                                 O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.130

of 2009 of Rajapuram Police Station, Kasaragod District.

2. The offence alleged against the petitioner is under Section

55(a) and (g) of the Abkari Act.

3. The prosecution case is that on 18.11.2009, on a search

conducted in the house of the petitioner, he was found in possession

of two litres of arrack and 20 litres of Wash. The petitioner was

arrested on 23.12.2009 and he was remanded to judicial custody on

24.12.2009.

4. It is submitted by the learned counsel for the petitioner that

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

5. Learned Public Prosecutor submitted that charge was filed

in the case.

B.A. NO. 25 OF 2010

:: 2 ::

6. 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 in the

case, I am of the view that bail can be granted to the petitioner.

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

bond for Rs.25,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – I,

Hosdurg, 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/