High Court Kerala High Court

Jis vs State Of Kerala Through Sub … on 13 January, 2010

Kerala High Court
Jis vs State Of Kerala Through Sub … on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7 of 2010()


1. JIS, S/O.MOHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.P.A.MARTIN ROY

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :13/01/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 7 OF 2010
            ------------------------------------------------------
            Dated this the 13th day of January, 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 second accused in Crime

No.161 of 2007 of Mala Police Station.

2. The offence alleged against the petitioner and the other

accused is under Section 55(a) of the Abkari Act.

3. The prosecution case is that on 29.3.2007, the petitioner

and the other accused were found transporting a quantity of

approximately 910 litres of spirit in a Scorpio car. The petitioner

could be arrested only on 10.11.2009 as he was absconding. He

was remanded to judicial custody.

4. It is submitted by the learned Public Prosecutor that, after

completing the investigation, charge was laid in the case on

30.11.2009. The case is now pending as C.P.No.151 of 2009 on the

B.A. NO. 7 OF 2010

:: 2 ::

file of the Court of the Judicial Magistrate of the First Class,

Chalakkudy.

5. 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 fact that charge was laid in the

case, I am of the view that bail can be granted to the petitioner on

stringent conditions.

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

bond for Rs.50,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class,

Chalakkudy, subject to the following conditions:

a) The petitioner shall report before the Station House
Officer, Mala Police Station between 9 A.M. and 11
A.M. on all Mondays until further orders;

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.

B.A. NO. 7 OF 2010

:: 3 ::

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge

ahz/