IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4734 of 2010()
1. SOMAN, S/O.RAGHAVAN, PALAVILAPUTHEN
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/08/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 4734 of 2010
------------------------------------
Dated this the 16th day of August, 2010
O R D E R
Petition for bail.
2. The alleged offence is under Section 55(a) and (i) of the
Abkari Act. According to prosecution, on 24.07.2010 at about
12 noon, the petitioner was found in possession of 12.15 litres of
Indian Made Foreign Liquor for the purpose of sale and he was
arrested from the spot.
3. Learned counsel for petitioner submitted that petitioner
is in custody for the past 23 days. Learned Public Prosecutor
submitted that no other case reported to be registered against
petitioner for similar offence and hence, he has no objection in
granting bail on conditions.
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions. Hence the following order is
passed:
Petitioner shall be released on bail on his
executing a bond for Rs.25,000/- (Rupees twenty
five thousand only) with two solvent sureties each
B.A. No. 4734 / 2010 2
for the like sum to the satisfaction of the
Magistrate Court concerned on the following
conditions:
i) Petitioner shall report before the
Investigating Officer on every alternate
day, between 10 A.M. and 1 P.M.ii) In case, petitioner is involved in any similar
offence, his bail is liable to be cancelled.
This petition is allowed.
K. HEMA, JUDGE
ln