High Court Kerala High Court

Prasannan vs The Excise Inspector on 22 February, 2010

Kerala High Court
Prasannan vs The Excise Inspector on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 714 of 2010()


1. PRASANNAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :22/02/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 714 OF 2010
              ------------------------------------------------------
           Dated this the 22nd day of February, 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

C.R.No.2 of 2010 of Pathanamthitta Excise Range.

2. The offence alleged against the petitioner is under Section

8(1) and (2) of the Abkari Act.

3. The prosecution case is that on 4.1.2010, the accused

persons were found in possession of nine litres of arrack. The first

accused is the wife of the second accused. The petitioner was

arrested on 7.1.2010 and he was remanded to judicial custody.

4. Learned Public Prosecutor submitted that the petitioner is

involved in five other cases of similar nature.

5. It is submitted by the learned counsel for the petitioner that

B.A. NO. 714 OF 2010

:: 2 ::

the petitioner undertakes not to commit any offence of similar nature

while on bail in the present case. The above undertaking is

recorded.

6. 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, the present stage of investigation and the

undertaking made by the petitioner, I am of the view that bail can be

granted to the petitioner on stringent conditions.

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

bond for Rs.25,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – I,

Pathanamthitta, 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 for a period of two months and thereafter 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;

B.A. NO. 714 OF 2010

:: 3 ::

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

ahz/