IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2346 of 2009()
1. VARGHESE @ PATTAKUNJU, S/O.ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/05/2009
O R D E R
C.T. RAVIKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2346 OF 2009
````````````````````````````````````````````````````
Dated this the 8th day of May, 2009
O R D E R
This is a petition for regular bail.
2. The petitioner is the accused in Crime No.39/2009 of
Cumbummettu Police Station alleging commission of offence
punishable under section 8(1) and (2) of the Kerala Abkari Act.
The case is that the petitioner was allegedly found in possession
of 9 litres of illicit arrack on 18/2/2009. He was arrested on
20.4.2009 and since then, he is in judicial custody.
3. I have heard the counsel for the petitioner and the
learned Public Prosecutor. I have considered the fact that the
petitioner has been in judicial custody since 20.4.2009 and the
investigation is almost completed. The petitioner can, therefore,
be enlarged on bail with conditions.
4. Accordingly, this application is allowed.
i) The petitioner shall be enlarged on bail on
his executing a bond for Rs.15,000/- (Rupees fifteen thousand
BA.2346/09
: 2 :
only) with two solvent sureties each for the like sum to the
satisfaction of the Judicial First Class Magistrate, Nedumkandom.
ii) The petitioner shall report before the investigating
officer on all Saturdays between 10 a.m. and 12 am. till the final
report is laid.
(C.T. RAVIKUMAR, JUDGE)
aks