High Court Kerala High Court

Sasidharan vs State Of Kerala on 12 June, 2009

Kerala High Court
Sasidharan vs State Of Kerala on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3111 of 2009()


1. SASIDHARAN, S/O.BHASKARAN,
                      ...  Petitioner
2. SURENDRAN, S/O.BALAN, ASWATHY BHAVAN,
3. VIMAL KUMAR, S/O.BALAN, KIRAN BHAVAN,

                        Vs



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

2. EXCISE INSPECTOR, EXCISE RANGE OFFICE,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/06/2009

 O R D E R
                        K.T. SANKARAN, J.
                    ---------------------------
                    B.A. No. 3111 of 2009
                ------------------------------------
              Dated this the 12th day of June, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. Petitioners are accused Nos.1 to 3

in Crime No.15/2009 of Kazhakuttom Excise Range.

2. The offences alleged against the petitioners are under

Sections 55(a), 8(1) & (2) and 58 of the Abkari Act.

3. The prosecution case is that the petitioners were

found in possession of 300 litres of coloured arrack. The

petitioners were arrested on 1/05/2009 and they are in judicial

custody. It is stated that the petitioners are not involved in any

other offence. The learned Public Prosecutor submitted that the

coloured arrack was found filled in bottles containing the brand

names of IMF manufacturers and it was also noticed therein

that the articles are intended for defense purposes only.

4. 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 and the present stage of

investigation, I am of the view that bail can be granted to the

B.A. No. 3111/ 2009
2

petitioners, on conditions.

5. The petitioners shall be released on bail on their

executing a bond for Rs. 1,00,000/- each with two solvent

sureties each for the like amount to the satisfaction of the

Judicial Magistrate of the First Class-II, Attingal 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, 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.

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

scm