IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2207 of 2009()
1. SURESH, S/O.KUNJUKUNJ, CHARUVILA
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. EXCISE INSPECTOR, EZHUKONE EXCISE RANGE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/05/2009
O R D E R
C.T.RAVIKUMAR, J.
-------------------------------------------
B.A.No.2207 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.18 of 2009 of Ezhukone Excise Range
alleging commission of offences punishable under Section 8(1)
and (2) of the Abkari Act.
2. The allegation is that the petitioner was found in
possession of 7 litres of arrack and he was taken into custody
on 1.4.2009 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 arrack 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
executing a bond for Rs.25000/- with two solvent sureties for
the like sum each to the satisfaction of the Judicial First Class
B.A.No.2207 of 2009
2
Magistrate-I, Kottarakkara.
ii) Petitioner shall report before the investigating
officer once in a week on all Saturdays between 10 a.m. and
11 a.m. till the final report is laid.
C.T.RAVIKUMAR, JUDGE
vns