High Court Kerala High Court

Jineesh vs State Of Kerala Rep. By Public on 16 July, 2009

Kerala High Court
Jineesh vs State Of Kerala Rep. By Public on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3851 of 2009()


1. JINEESH,S/O.KUNJUMON,ANJILIMOOTIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :16/07/2009

 O R D E R
                          K.T.SANKARAN, J.
                      ------------------------------
                          B.A.No.3851 of 2009
                      -------------------------------
                 Dated this the 16th 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.295 of

2009 of Peermade Police Station.

2. The offence alleged against the petitioner is under Section

55(a) of Abkari Act.

3. The prosecution case is that on 30.6.2009, the accused

was found in possession of 4 litres of Indian made foreign liquor

intended for sale. The petitioner was arrested on 30.6.2009 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.

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-I, Peermade,

subject to the following conditions:

BA No. 3851/2009 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