High Court Kerala High Court

Kappa Babu @ Babu vs Excise Inspector on 16 July, 2009

Kerala High Court
Kappa Babu @ Babu vs Excise Inspector on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3820 of 2009()


1. KAPPA BABU @ BABU S/O. KOLAPPAN,
                      ...  Petitioner

                        Vs



1. EXCISE INSPECTOR, NEYYATTINKARA
                       ...       Respondent

                For Petitioner  :SRI.GEORGE THOMAS RAMAPURAM

                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.3820 of 2009
                ------------------------------------
              Dated this the 16th day of July, 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.19/2009 of Neyyattinkara 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 on 24/05/2009, the

petitioner was found in possession of 10 litres of arrack. The

petitioner surrendered before the court on 22/06/2009 and he

was remanded to 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.3820 /2009
Page numbers

Class-I, Neyyattinkara subject to the following conditions:-

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

scm