IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4865 of 2009()
1. ANILKUMAR @ ANIL AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/09/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 4865 of 2009
------------------------------------
Dated this the 9th day of September, 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.4 in
Crime No. 238/2007 of Ambalapuzha Police Station.
2. The offence alleged against the petitioner is under
Section 55 (a) of the Abkari Act.
3. The prosecution case is that on 10.06.2007, the
accused persons were found in possession of 7000 litres of spirit
in a Qualis Car. The petitioner was arrested in Crime No.
73/2009 of Kanakakunnu Police Station on 26.06.2009. His
formal arrest was recorded in the present case on 01.07.2009.
4. It is submitted by the learned counsel for the petitioner
that the charge sheet was not filed within the time provided
under Section 167 (2) of the Code of Criminal Procedure and that
the petitioner is entitled to get default bail under Section 167 (2)
of the Code of Criminal Procedure.
5. Taking into account and 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 the charge
was not laid within the time provided under Section 167(2) of the
B.A. No. 4865 of 2009 2
Code of Criminal Procedure, 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
Class, Ambalapuzha 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, 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