High Court Kerala High Court

Manoj vs State Of Kerala on 12 May, 2009

Kerala High Court
Manoj vs State Of Kerala on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2502 of 2009()


1. MANOJ S/O. SASI,AGED 28 YRS.,KUNNATH
                      ...  Petitioner
2. BIJU,S/O.PRABHAKARAN, AGED 27 YRS.,
3. PREJI,S/O. M

                        Vs



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

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/05/2009

 O R D E R
                         C.T.RAVIKUMAR, J.
                   -------------------------------------------
                       B.A.No.2502 of 2009
                  ------------------------------------------
              Dated, this the 12th     day of May, 2009

                              ORDER

This is an application for regular bail filed under

Section 439 of the Code of Criminal Procedure. Petitioners are

accused Nos.1 to 3 in Crime No.255 of 2009 of Cherthala

Police Station alleging commission of offences punishable

under Sections 8(1), (2) and 55(a) of the Abkari Act.

2. The allegation is that the petitioners were found

in possession of 20 litres of arrack and they were taken into

custody on 1.4.2009 and since then they have been in judicial

custody.

3. I have heard learned counsel for the petitioners

as also the learned Public Prosecutor. Considering the quantity

of arrack involved and also the fact that the investigation is

almost over, I think bail can be granted in this case.

4. Accordingly this application is allowed subject to

the following conditions:

i) Petitioners shall be released on bail on each of

them executing a bond for Rs.35000/- with two solvent

B.A.No.2502 of 2009
2

sureties for the like sum each to the satisfaction of the Judicial

First Class Magistrate-I, Cherthaa.

ii) Petitioners shall report before the investigating

officer once in a week on all Saturdays between 10 a.m. and

11 a.m. till the final report is laid.

C.T.RAVIKUMAR, JUDGE
vns