IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2034 of 2009()
1. SHAJI, S/O.PRABHAKARAN,
... Petitioner
Vs
1. EXCISE INSPECTOR, NEYYATTINKARA EXCISE
... Respondent
For Petitioner :SRI.R.GOPAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/04/2009
O R D E R
V. K.MOHANAN, J.
-----------------------------------------
Bail Application No.2034 of 2009
-----------------------------------------
Dated this the 21st day of April, 2009
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner who is the
sole accused in Crime No.13 of 2009 of Neyyattinkara Excise Range for
offences punishable under Secs. 8(1) and 8(2) of the Abkari Act for
having been found in possession of 3 litres of arrack, seeks his
enlargement on bail. Petitioner was arrested on 18/03/2009.
2. I have heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the duration of
judicial custody of the petitioner and the other circumstances of the case
etc., I am inclined to grant bail to the petitioner. Accordingly, the petitioner
is directed to be released on bail on his executing a bond for Rs.15,000/-
(Rupees fifteen thousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M.-II, Neyyattinkara, and subject to
the following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioner shall make himself available for
interrogation as and when required by the police till
the filing of the final report.
B.A.No.2034/2009 :2:
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.
4. The petitioner shall not commit any offence while on
bail.
4. If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
5. This application is allowed as above.
V.K.MOHANAN,
JUDGE
jsr