High Court Kerala High Court

Sijo Soman vs State Of Kerala Represented By on 8 May, 2009

Kerala High Court
Sijo Soman vs State Of Kerala Represented By on 8 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2391 of 2009()


1. SIJO SOMAN,S/O.SOMAN,KUTTISSERI (H)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/05/2009

 O R D E R
                         C.T.RAVIKUMAR, J.
                   -------------------------------------------
                       B.A.No.2391 of 2009
                   ------------------------------------------
               Dated, this the 8th    day of May, 2009

                              ORDER

This is an application for regular bail filed under

Section 439 of the Code of Criminal Procedure. Petitioner is the

accused in Crime No.59 of 2009 of Chokly Police Station

alleging commission of offences punishable under Section 55

(a) of the Abkari Act.

2. The allegation is that the petitioner was found

transporting 49.5 litres of Indian made foreign liquor and he

was arrested on 3.4.2009 and since then he has been in judicial

custody.

3. I have heard learned counsel for the petitioner

as also the learned Public Prosecutor. Considering the quantity

of Indian made foreign liquor involved and also the fact that the

investigation is almost over, I think bail can be granted in this

case.

4. Accordingly this application is allowed subject to

the following conditions:

i) Petitioner shall be released on bail on his

B.A.No.2391 of 2009
2

executing a bond for Rs.25000/- with two solvent sureties for

the like sum each to the satisfaction of the Judicial First Class

Magistrate, Thalassery.

ii) Petitioner shall report before the investigating

officer once in week on all Saturdays between 4 p.m. and 5

p.m. till the final report is laid.

C.T.RAVIKUMAR, JUDGE
vns