High Court Kerala High Court

Anilkumar vs State Of Kerala on 6 July, 2009

Kerala High Court
Anilkumar vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3642 of 2009()


1. ANILKUMAR,S/O. KANAKAN, ANATHU BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/07/2009

 O R D E R
                            K.T.SANKARAN, J.
               ------------------------------------------------------
                         B.A. NO. 3642 OF 2009
               ------------------------------------------------------
                      Dated this the 6th 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 the accused in C.R. No.44 of 2009

of Kottarakkara Excise Range.

2. The offence alleged against the petitioner is under Sections 8(1)

and (2) of the Abkari Act.

3. The prosecution case is that on 12.6.2009, the petitioner was

found in possession of five litres of arrack. He was arrested on the same

date. The petitioner is in 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.25,000/- with two solvent sureties for the like amount to the

B.A. NO. 3642 OF 2009

:: 2 ::

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

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

ahz/