High Court Kerala High Court

Rajeev vs State Of Kerala on 8 February, 2010

Kerala High Court
Rajeev vs State Of Kerala on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 360 of 2010()


1. RAJEEV, S/O.JUSTUS,
                      ...  Petitioner
2. RAJU, S/O.LAZAR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :08/02/2010

 O R D E R
                           K.T.SANKARAN, J.
              ------------------------------------------------------
                        B.A. NO. 360 OF 2010
              ------------------------------------------------------
              Dated this the 8th day of February, 2010


                                 O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. Petitioners are accused Nos.2 and 3 in Crime

No.927 of 2009 of Neyyattinkara Police Station.

2. The offence alleged against the petitioners is under Section

55(a) of the Abkari Act.

3. The prosecution case is that on 7.12.2009 at 2.15 AM, the

petitioners were found transporting 525 litres of spirit in a Tata Sumo

car. When the police tried to arrest the accused, they jumped into a

river and escaped. The petitioners were arrested on 11.1.2010 and

they were remanded to judicial custody on 12.1.2010.

4. It is submitted by the learned counsel for the petitioners

that the petitioners are not involved in any other case of similar

nature. It is also submitted by the learned counsel for the petitioners

B.A. NO. 360 OF 2010

:: 2 ::

that the petitioners undertake not to commit any offence of similar

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

recorded.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence, the present stage of

investigation and also the undertaking made by the petitioners, I am

of the view that bail can be granted to the petitioners on stringent

conditions.

6. The petitioners shall be released on bail on their executing

bond for Rs.50,000/- each with two solvent sureties for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class – I, Neyyattinkara, subject to the following conditions:

a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on all Mondays
and Thursdays for a period of three months and
thereafter, on all Mondays, till the final report is filed or
until further orders;

b) The petitioners shall appear before the investigating
officer for interrogation as and when required;

B.A. NO. 360 OF 2010

:: 3 ::

c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioners 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/