IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3350 of 2009()
1. DEVADAS, S/O. CHATHAN, AGED 46,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/06/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 3350 of 2009
------------------------------------
Dated this the 23rd day of June, 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
Crime No.18/2009 of Chavakkad Excise Range.
2. The offence alleged against the petitioner is under
Section 58 of the Abkari Act.
3. The prosecution case is that on 9/06/2009, the
petitioner was found in possession of 1.5 litres of illicit liquor. The
petitioner was arrested on the spot and was produced before the
court. He 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 each for the like
amount to the satisfaction of the Judicial Magistrate of the First
B.A. No. 3350/2009
2
Class, Kunnamkulam subject to the following conditions:-
A) The petitioner shall appear before the
Investigating Officer for interrogation as
and when required.
B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
C) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
D) 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
scm