High Court Kerala High Court

Vivekanandan @ Podiyan vs State Of Kerala on 6 May, 2008

Kerala High Court
Vivekanandan @ Podiyan vs State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2844 of 2008()


1. VIVEKANANDAN @ PODIYAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                     K.P.BALACHANDRAN, J.
                 ------------------------------------------------
                          B. A. No.2844 of 2008
                 ------------------------------------------------
                   Dated this the 6th day of May, 2008

                                   ORDER

This is an application for bail under Section 439 of the Cr.P.C.

Petitioner is accused in Crime No.61/06 of Kattakada Excise

Range registered for offences under Sections 8(1) and (2) of the

Abkari Act consequent on detection of possession by him of 1.5

litres of arrack at about 2.45 p.m. on 05/08/06 in a can having

capacity of 2.5 litres. He was already in judicial custody from

21/02/08 and was being produced in this case before the Magistrate

on 24/03/08 on production warrant and was being remanded to

judicial custody till 07/04/08 vide Annexure-I order. This court also

rejected the bail application vide Annexure-II order. Considering the

period of detention already undergone and the quantity of contraband

involved in the commission of the offence, I am of the view that the

petitioner can be granted bail imposing stringent conditions.

In the result, allowing this application, I grant bail to the

petitioner on his executing bail bond for Rs.15,000/- with two

solvent sureties each for the like sums to the satisfaction of the

B. A. No.2844 of 2008 -2-

Magistrate concerned.

On such release, the petitioner shall appear before the

Investigating Officer between 10 a.m. and 12 noon on all days for a

period of two weeks and thereafter on every alternate days for a

period of one month and thereafter on all Tuesdays and Fridays only

till the investigation in the case is over and final report is laid.

On release, the petitioner shall not get himself involved in

commission of any offence, shall not influence or intimidate

witnesses in the case and shall not, except for the purpose of

appearing before the Investigating Officer, if need be, move beyond

the territorial limits of the town in which he is having his permanent

residence, the details of which shall be furnished to the Court and to

the Investigating Officer immediately on release on bail.

K.P.BALACHANDRAN,
JUDGE
kns/-