High Court Kerala High Court

Felix vs State Of Kerala on 29 June, 2009

Kerala High Court
Felix vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3485 of 2009()


1. FELIX, AGED 70 YEARS, S/O.SEBASTIAN,
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR, KOLLAM EXCISE RANGE,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                     ---------------------------------
                          B.A.No.3485 of 2009
                     ---------------------------------
                Dated this the 29th day of June, 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.71 of

2009 of Kollam Excise Range.

2. The offences alleged against the petitioner are under

Sections 8(1) and (2) of the Abkari Act.

3. The prosecution case is that the petitioner was found in

possession of 10 litres of arrack on 1.6.2009. He was arrested on the

same day and 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 for the like amount to

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

subject to the following conditions:

BA No.3485/2009 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