IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2656 of 2009()
1. SYRUS,S/O.DAVEED,THOTTINKARA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/05/2009
O R D E R
P.S.GOPINATHAN, J.
======================================
B.A.No.2656 of 2009
======================================
Dated this the 19th day of May 2009
ORDER
The petitioner is the second accused in C.R.No.36 of 2009
of Aryanad Excise Range for the offences under Sections 8(1)
and 8(2) and 55(b) and 55(g) of the Abkari Act. On 15.4.2009,
the petitioner was found engaged in distilling illicit arrack. 10.5
litres of arrack and 250 litres of wash were recovered and the
petitioner was produced before the Judicial First Class
Magistrate II, Nedumangad. He was remanded to judicial
custody. His application for bail was dismissed. Now this
petition.
2. When this petition came up for hearing, the learned
Public Prosecutor submitted that bail may be granted on
stringent conditions with effect from 27.5.2009.
3. In the result, this petition is allowed and it is ordered
that the petitioner shall be released on bail on executing a bond
for Rs.30,000/- (Rupees Thirty thousand only) with two solvent
sureties each for the like sum to the satisfaction of the Judicial
First Class Magistrate II, Nedumangad on or after 27.5.2009 on
the following conditions:-
B.A.No.2656 of 2009 2
(i) The petitioner shall report before the
investigating officer at 10 a.m. on every Tuesday
and Friday.
ii) The petitioners shall not directly or indirectly
make any inducement, threat or promise to any
person acquainted with the facts of the case so as
to dissuade him from disclosing such facts to the
Court or to any police officer.
P.S.GOPINATHAN, JUDGE
css/