High Court Kerala High Court

Anil Kumar vs State Of Kerala on 22 July, 2009

Kerala High Court
Anil Kumar vs State Of Kerala on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3984 of 2009()


1. ANIL KUMAR, S/O.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :22/07/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 3984 of 2009
                   ----------------------------
              Dated this the 22nd day of July, 2009

                           O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is accused No.2 in

Crime No. 104/2009 of Karunagapally Excise Range.

2. The offences alleged against the petitioner are under

Sections 8 (1) and (2) of the Abkari Act.

3. The prosecution case is that on 19.06.2009, the

petitioner and two others were found transporting 30 litres of

arrack. The Petitioner surrendered before court on 25.06.2009

and he was remanded to judicial custody.

4. 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 present stage of

investigation, I am of the view that bail can be granted to the

petitioner.

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

bond for Rs. 50,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

B.A.No. 3984/2009 2

Class, Karunagapally subject to the following conditions:-

A) The petitioner shall report before the
Investigating Officer between 9 A.M.
and 11 A.M. on all Mondays and
Thursdays till the final report is filed or
until further orders.

B) The petitioner shall appear before the
Investigating Officer for interrogation
as and when required.

C) The petitioner shall not try to influence
the prosecution witnesses or tamper
with the evidence.

D) The petitioner shall not commit any
offence or indulge in any prejudicial
activity while on bail.

E) 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

ln