High Court Kerala High Court

Shan vs The State Of Kerala on 23 April, 2010

Kerala High Court
Shan vs The State Of Kerala on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2166 of 2010()


1. SHAN, S/O. MADHAVAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/04/2010

 O R D E R
                      P.Q. BARKATH ALI, J.
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       B.A. No. 2166 of 2010
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                Dated this the 23rd day of April, 2010

                            O R D E R

This is a bail application filed by the first accused in

Crime No. 718 of 2008 of Neyyattinkara Police Station,

Idukki District under section 439 of the Cr.P.C.

2. The allegation against the petitioner is that on

December 6, 2008 at about 9.45 p.m. he was found to be in

possession of 3 litres of spirit in a white can in a motor cycle

bearing registration No.KL-20-7141, near Arakunnu Check

post, Vazhuthoor, Neyyattinkara and on seeing the police

officials, he ran away from the spot and thereby he has

committed an offence punishable under section 55(a) of the

Abkari Act.

3. The petitioner was arrested on March 14, 2010.

The Judicial Magistrate of the I Class-I, Neyyattinkara

dismissed his bail application. Thereafter, he is in remand.

4. It is alleged in the petition that the petitioner is

innocent of the allegations levelled against him and that he

BA 2166/2010 2

is prepared to abide by any of the conditions that may be

imposed by this Court.

5. Notice given to the learned Public Prosecutor.

Heard learned counsel for the petitioner and the learned

Public Prosecutor. This application is opposed by the

learned Public Prosecutor.

6. The petitioner is in remand from March 14, 2010

onwards. The learned Public Prosecutor submits that the

investigation in this case is almost over and main witnesses

have already been questioned. Therefore, I feel that the

petitioner can be released on bail on conditions.

7. In the result, the application is allowed. The

petitioner shall be released on bail on his executing a bond

for Rs.25,000/- with two solvent sureties for like sum each

to the satisfaction of the lower court on the following

conditions:-

1) The petitioner shall appear before the
Investigating Officer on all Mondays
between 10 a.m. and 11 a.m.

2) The petitioner shall not commit any

BA 2166/2010 3

offence similar in nature while on bail.

3) The petitioner shall not try to influence
the prosecution witnesses or tamper
with the evidence.

4) Petitioner shall not leave the limits of
the jurisdiction of the trial court
without prior permission.

P.Q. BARKATH ALI, JUDGE.

mn