IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7262 of 2008()
1. RAMABHADRAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY PUBLIC
... Respondent
2. THE EXCISE INSPECTOR, AMARAVILA
For Petitioner :SMT.VIJAYAKUMARI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7262 of 2008
---------------------------------------------
Dated this the 28th November, 2008
O R D E R
This petition is for bail.
2. The alleged offences are under Sections 8(1), 55(a)
and (g) of Abkari Act. According to prosecution, petitioner (A1)
along with two others were found engaged in distillation of illicit
arrack. From their possession, 2.5 litres of arrack and 7.5 litres
of wash were seized along with utensils, used for manufacture of
liquor. Second and third accused were arrested from the spot
and petitioner ran way.
3. The incident occurred on 7.7.2006 and petitioner was
arrested on 5.11.2008. Learned public prosecutor submitted
that he has no objection in granting bail, but, stringent
conditions may be imposed.
4. On hearing both sides, I am satisfied that bail can be
granted to the petitioner on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute bond for Rs.25,000/- with two
BA No.7262/2008 2
solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every alternate day between 10 a.m. to 1 p.m.
until further orders.
(iii) Petitioner shall not commit any offence while on bail
and in case of breach of this condition, bail is liable to
be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl