IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1449 of 2010()
1. PRASANNAN PILLAI,S/O.GANGADHARAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/03/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.1449 of 2010
---------------------------------------------
Dated this the 12th day of March, 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 accused in
Crime No.39 of 2010 of Sasthamcotta Excise Range.
2. The offence alleged against the petitioner is under
Section 55(i) of the Abkari Act.
3. The prosecution case is that on 3.3.2010, the
petitioner was found engaged in the sale of Indian made foreign
liquor. A quantity of 800 ml. of Indian made foreign liquor was
seized from the possession of the petitioner. The petitioner was
arrested on 3.3.2010 and he was remanded to judicial custody.
4. The learned counsel for the petitioner submitted that
the petitioner is not involved in any other case of similar nature.
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 present stage of
investigation, I am of the view that bail can be granted to the
petitioner.
BA No.1449/2010 2
The petitioner shall be released on bail on his executing
bond for Rs.15,000/- with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class, Sasthamcotta, 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
csl