High Court Kerala High Court

Bhuvanachandran vs State Of Kerala on 23 July, 2009

Kerala High Court
Bhuvanachandran vs State Of Kerala on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3993 of 2009()


1. BHUVANACHANDRAN, S/O.KUNJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                       ----------------------------
                         B.A.No.3993 of 2009
                      ------------------------------
                 Dated this the 23rd day of July, 2009




                                ORDER

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.678 of

2009 of Nedumangadu Police Station.

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 9.7.2009, the petitioner

was found engaged in the sale of illicit arrack. A quantity of 5 litres of

arrack was seized from him. He was arrested on 9.7.2009.

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.

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

satisfaction of the Judicial Magistrate of the First Class-II,

Nedumangad, subject to the following conditions:

BA No. 3993/2009 2

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
csl