IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2223 of 2009()
1. RAJAN, S/O.KANARAN, MUKKADANKANDIYIL
... Petitioner
Vs
1. THE EXCISE INSPECTOR, VADAKARA EXCISE
... Respondent
2. STATE REPRESENTED BY PUBLIC PROSECUTOR,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/04/2009
O R D E R
P. BHAVADASAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 2223 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 28th day of April, 2009
O R D E R
This is an application filed under Section 439 of
Criminal Procedure Code seeking bail.
2. Petitioner is the accused in Crime No.11/2009 of
Vadakara Excise Range for an offence punishable under
Section 55(a) of the Abkari Act on the allegation that he was
found transporting 4.5 litres of Indian Made Foreign
Liquor . Petitioner was arrested on 3-4-2009.
3. The facts are stated in the order of the court below,
which is appended to this petition. Considering the quantity
involved and also the fact that a good part of the
investigation is over, bail needs to be granted.
4. The application is allowed as follows:
1) Petitioner shall be released on bail on his
executing a bond for Rs.10,000/- with two
solvent sureties each for the like sum to the
satisfaction of the learned Magistrate.
2) Petitioner shall report before the
BA 2223/09 -2-
investigating officer on every Wednesday
between 10 a.m. and 11 a.m. till final report
is laid.
3) Petitioner shall not tamper or attempt to
tamper with the evidence or influence or try
to influence the witnesses.
P.BHAVADASAN,
JUDGE.
mn.