High Court Kerala High Court

Surendran vs State Of Kerala on 7 October, 2009

Kerala High Court
Surendran vs State Of Kerala on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5549 of 2009()


1. SURENDRAN, S/O.NANU, SUDHI BHAVANAM,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.RAJEEVKUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :07/10/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 5549 of 2009
                ------------------------------------
              Dated this the 7th day of October, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the accused in

Crime No.102/2009 of Kayamkulam Excise Range, Alappuzha.

2. The offence alleged against the petitioner is under

Section 8(1)(2) of the Abkari Act.

3. The prosecution case is that on 22/8/2009, the

petitioner was found in possession of 10 litres of arrack. He was

arrested on the same date. The petitioner is in judicial custody.

4. It is submitted by the learned Public Prosecutor that

the petitioner is involved in 3 others cases of similar nature. The

learned counsel for the petitioner submitted that the petitioner

undertakes not to indulge in any prejudicial activities, if bail is

granted to him in the present case. This undertaking is recorded.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioner, the nature of the offence and also the undertaking, I

am of the view that bail can be granted to the petitioner.

B.A. No. 5549/ 2009
2

6. The petitioner shall be released on bail on his executing

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

amount to the satisfaction of the Judicial Magistrate of the First

Class-I, Harippad subject to the following conditions:-

A) The petitioner 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 petitioner shall appear before the
Investigating Officer for interrogation as
and when required.

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

D) The petitioner 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