IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6452 of 2009()
1. ALIAS @ PONNACHAN, S/O.GABRIAL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.ARUN RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. Nos.6452, 6455, 6466 & 6470 of 2009
---------------------------------------------------
Dated this the 6th day of November, 2009
O R D E R
These Bail Application are filed under Section 439 of the
Code of Criminal Procedure in respect of the following cases by
Alias @ Ponnachan, who is the accused in all the cases.
B.A.No. C.R. No. Offence Date of Date of
occurrence arrest
6455/2009 15/2008 of Anchal 55(g) of
Excise Range Abkari Act 13/3/2008 10/09/2009
6466/2009 50/2008 of Anchal 8(1)(2) of
Excise Range Abkari Act 07/09/2008 05/09/2009
6452/2009 11/2009 of Anchal 8(1)(2) of
Excise Range Abkari Act 14/2/2009 05/09/2009
6470/2009 37/2009 of Anchal 8(1)(2) of
Excise Range Abkari Act 01/05/2009 05/09/2009
2. In the aforesaid cases, charge sheets were filed after
completing the investigation. The petitioner was arrested in
connection with another case and his formal arrest was
recorded in the aforesaid four cases on the dates mentioned
above.
3. Learned counsel for the petitioner submitted that the
petitioner undertakes not to commit any offence of similar
nature, if bail is granted in these cases. This undertaking is
recorded.
B.A. Nos.6452, 6455, 6466 & 6470 of 2009
2
4. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
petitioners, the nature of the offence and also the undertaking, I
am of the view that bail can be granted to the petitioner.
5. The petitioner shall be released on bail on his executing
a bond for Rs.25,000/- in each case with two solvent sureties
each for the like amount to the satisfaction of the Judicial
Magistrate of the First Class-I, Punalur subject to the following
conditions:-
A) The petitioner shall report before the Excise
Inspector, Anchal Excise Range between
9 A.M. and 11 A.M. on all alternate
Mondays until further orders.
B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
C) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
D) 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
scm