High Court Kerala High Court

Suresh vs State Of Kerala Rep.By Public on 27 July, 2009

Kerala High Court
Suresh vs State Of Kerala Rep.By Public on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4115 of 2009()


1. SURESH, S/O.KUNJUKUNJ,
                      ...  Petitioner

                        Vs



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

2. EXCISE INSPECTOR,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :27/07/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 4115 OF 2009
             ------------------------------------------------------
                    Dated this the 27th July, 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 C.R.No.65 of

2009 of Ezhukone Excise Range.

2. The offence alleged against the petitioner is under Section

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

3. The prosecution case is that on 22.6.2009, the petitioner

was found in possession of seven litres of arrack. The petitioner

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

4. Learned Public Prosecutor submitted that the petitioner is

involved in eight other cases, of which, in six cases, charge sheets

were filed.

5. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

B.A. NO. 4115 OF 2009

:: 2 ::

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner on stringent

conditions.

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

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

the satisfaction of the Judicial Magistrate of the First Class – I,

Kottarakkara, 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,
Wednesdays and Saturdays, 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
ahz/