IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3587 of 2009()
1. THAMPI, ANATHU PARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3587 OF 2009
------------------------------------------------------
Dated this the 17th 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 Crime No.449 of
2009 of Vadakkekkara Police Station.
2. The offence alleged against the petitioner is under Section 55(a)
of the Abkari Act.
3. The prosecution case is that on 1.6.2009, the petitioner was
found in possession of 16.5 litres of Indian made foreign liquor intended
for sale. The petitioner could not be arrested as he ran away, according
to the prosecution. The petitioner surrendered before Court on 23.6.2009
and he was remanded to judicial custody.
4. 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 the present stage of investigation, I am of the view that
bail can be granted to the petitioner.
B.A. NO. 3587 OF 2009
:: 2 ::
5. 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, North Paravur,
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
ahz/