High Court Kerala High Court

Suresh vs State Of Kerala on 25 June, 2009

Kerala High Court
Suresh vs State Of Kerala on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3004 of 2009()


1. SURESH, S/O.BHASKARAN NAIR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.T.SURESH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :25/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                      ------------------------------
                         B.A.No.3004 of 2009
                      ------------------------------
               Dated this the 25th day of June, 2009


                                ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the second accused

in Crime No.24 of 2009 of Excise Range, Konni.

2. The offence alleged against the petitioner are under

Sections 8(1) and (2) of the Abkari Act.

3. The learned counsel for the petitioner submitted that there

is nothing to connect the petitioner with the offence. On 25.3.2009 at

7.30 A.M., the first accused was arrested. Six litres of illicit arrack was

seized from him. The petitioner is implicated only on the basis of the

statement given by the first accused that the arrack was purchased by

him from the second accused.

4. I have perused the case diary. Prima facie, there is no

material to connect the petitioner with the offence, except the

statement made by the first accused. It is stated in the mahazar that

on the basis of the secret information, the officer concerned came to

know that the second accused had sold the arrack to the first accused.

However, the CD file does not disclose the source of any such

information or the details of any such information. The Circle

Inspector of Excise, who prepared the mahazar, started that process at

BA No.3004/2009 2

7.30 A.M. and completed the same at 8.30 A.M. Within that time, all

the formalities are stated to have been completed. What was the

secret information received by him is not seen disclosed anywhere.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of the

view that anticipatory bail can be granted to the petitioner. There will

be a direction that in the event of the arrest of the petitioner, the

officer in charge of the police station shall release him on bail on his

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

amount to the satisfaction of the officer concerned, subject to the

following conditions:

a) The petitioner shall appear before the investigating officer for
interrogation as and when required;

b) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above, the
bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

K.T.SANKARAN,
JUDGE
csl