High Court Kerala High Court

Sunilkumar vs State Of Kerala on 6 May, 2008

Kerala High Court
Sunilkumar vs State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2870 of 2008()


1. SUNILKUMAR, S/O.SUKUMARAN, JYOTHISIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                      K.P.BALACHANDRAN, J.
                 ------------------------------------------------
                          B. A. No.2870 of 2008
                 ------------------------------------------------
                    Dated this the 6th day of May, 2008

                                   ORDER

This is an application for bail under Section 439 of the Cr.P.C.

The petitioner is accused in Crime No.53/08 of

Mangalapuram Police Station registered for offences under Sections

55(a) and (h) of the Abkari Act consequent on detection of

transporting by him of 7 bottles each containing 35 litres of spirit in a

car bearing registration No.KLV 4171 at about 8.15 p.m on

27/02/08. He was arrested and produced before court on 28/02/08

and he continues in custody thereafter his application for bail having

been dismissed by the Magistrate vide Annexure-I order on 01/03/08.

Considering the period of detention already undergone by the

petitioner, I am of the view that the petitioner can be enlarged on bail

imposing stringent conditions.

In the result, allowing this application I grant bail to the

petitioner on his executing bail bond for Rs.20,000/- with two

solvent sureties each for the like sums to the satisfaction of the

Magistrate concerned.

B. A. No.2870 of 2008 -2-

On such release, the petitioner shall appear before the

Investigating Officer between 10 a.m. and 12 noon on all days for a

period of two weeks and thereafter on every alternate days for a

period of one month and thereafter on all Tuesdays and Fridays only

till the investigation in the case is over and final report is laid.

On release, the petitioner shall not get himself involved in

commission of any offence, shall not influence or intimidate

witnesses in the case and shall not, except for the purpose of

appearing before the Investigating Officer, if need be, move beyond

the territorial limits of the town in which he is having his permanent

residence, the details of which shall be furnished to the Court and to

the Investigating Officer immediately on release on bail.

K.P.BALACHANDRAN,
JUDGE
kns/-