High Court Kerala High Court

Manoj vs State Of Kerala Rep.The on 28 August, 2009

Kerala High Court
Manoj vs State Of Kerala Rep.The on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4986 of 2009()


1. MANOJ, S/O.MOHANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.THE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :28/08/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 4986 of 2009
                ------------------------------------
             Dated this the 28th day of August, 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. 150/2009 of Karunagappally Excise Range, Kollam

District.

2. The offence alleged against the petitioner is under

Section 55 (i) of the Abkari Act.

3. The prosecution case is that on 18.8.2009, the

petitioner was found in possession of 600 ml of Indian made

foreign liquor intended for sale. The petitioner was arrested on

the spot and he is in judicial custody.

4. The learned Public Prosecutor submitted that the

petitioner is involved in 3 other cases. Learned counsel for the

petitioner submitted that if bail is granted to him, the petitioner

is prepared to abide by any condition that may be imposed by

the court. The petitioner submits that he will not indulge in any

prejudicial activities and will not commit any offence of similar

nature.

B.A. No. 4986 of 2009 2

4. Taking into account the fact 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 Class, Karunagappally 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 and
Thursdays, 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

B.A. No. 4986 of 2009 3

conditions mentioned above, the bail
shall be liable to be cancelled.

The Bail Application is allowed as above.

K.T. SANKARAN, JUDGE

ln