High Court Kerala High Court

Ashokan vs State Of Kerala Represented By on 23 March, 2010

Kerala High Court
Ashokan vs State Of Kerala Represented By on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1690 of 2010()


1. ASHOKAN, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.PAULY MATHEW MURICKEN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/03/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 1690 OF 2010
             ------------------------------------------------------
              Dated this the 23rd day of March, 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.202

of 2010 of Kulathupuzha Police Station.

2. The offence alleged against the petitioner is under Section

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

3. The prosecution case is that on 8.3.2010, a quantity of

10.550 litres of Indian Made Foreign Liquor was found in the shop

belonging to the petitioner. The petitioner was arrested on 8.3.2010

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.

B.A. NO. 1690 OF 2010

:: 2 ::

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

bond for Rs.15,000/- with two solvent sureties 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 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/