High Court Kerala High Court

Prasannan vs The State Of Kerala on 18 June, 2009

Kerala High Court
Prasannan vs The State Of Kerala on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3275 of 2009()


1. PRASANNAN, AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.ANTONY JOSEPH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :18/06/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 3275 of 2009
                ------------------------------------
              Dated this the 18th day of June, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal procedure. The petitioner is accused No.2 in

Crime No. 13/2009 of Vaikom Excise Range.

2. The offences alleged against the petitioner are under

Sections 55(b),(g) and 58 of the Abkari Act.

3. The prosecution case is that on 30/5/2009, the accused

persons were found in possession of 2 litres of arrack and

equipments for the manufacture of arrack. The petitioner was

arrested on 30/5/2009.

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. 3275 /2009
2

Class, Vaikom 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