High Court Kerala High Court

Santhosh vs State Of Kerala on 22 December, 2009

Kerala High Court
Santhosh vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7382 of 2009()


1. SANTHOSH, S/O.SADASIVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :22/12/2009

 O R D E R
                      K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 7382 of 2009
               ------------------------------------
           Dated this the 22nd day of December, 2009

                           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. 122/2009 of Aryanadu Excise Range.

2. The offence alleged against the petitioner is under

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

3. The prosecution case is that on 28/11/2009, the

petitioner was found in possession of 5 litres of arrack. The

petitioner was arrested on 28/11/2009. However, he escaped

from the custody of Excise Officials. The petitioner was again

arrested on 29/11/2009. The petitioner is in judicial custody since

29/11/2009.

4. The learned Public Prosecutor submitted that the

petitioner is involved in another abkari offence and also in

another case registered by the police.

5. The learned counsel for the petitioner submitted that

the 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

B.A. No. 7382/2009
2

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and also the undertaking, 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.25,000/- with two solvent sureties each for the like

amount to the satisfaction of the Judicial Magistrate of the First

Class, Kattakada 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