High Court Kerala High Court

Sanal Kumar vs State Of Kerala on 11 January, 2010

Kerala High Court
Sanal Kumar vs State Of Kerala on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 21 of 2010()


1. SANAL KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/01/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 21 OF 2010
             ------------------------------------------------------
             Dated this the 11th day of January, 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.768

of 2009 of Aryanad Police Station, Thiruvananthapuram District.

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 20.12.2009, the petitioner

was found in possession of 500 ml of arrack. The petitioner was

arrested on 20.12.2009 and he was remanded to judicial custody.

4. It is submitted by the learned Public Prosecutor that the

petitioner is involved in another case of similar nature. It is also

submitted that charge sheet was filed in the case, after completing

the investigation.

5. Learned counsel for the petitioner submitted that the

B.A. NO. 21 OF 2010

:: 2 ::

petitioner undertakes not to commit any offence of similar nature

while on bail in the present case. This 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 and the fact that charge sheet was filed in

the case, I am of the view that bail can be granted to the petitioner.

7. 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 – I,

Nedumangad, subject to the following conditions:

a) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

b) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

c) 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/