High Court Kerala High Court

Mathayi vs State Of Kerala on 4 June, 2010

Kerala High Court
Mathayi vs State Of Kerala on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3339 of 2010()


1. MATHAYI, S/O. PAILY, AGED 68,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :04/06/2010

 O R D E R
                              K.HEMA, J.
            ----------------------------------------------
                Bail Application No.3339 of 2010
            ----------------------------------------------
                       Dated 4th June, 2010.

                               O R D E R

This petition is for bail.

2. The alleged offences are under Sections 55(i) and

58 of the Kerala Abkari Act. According to prosecution, petitioner

was found in possession of 3.250 litres of liquor on 16.5.2010 at

about 7.30 a.m. and he was arrested on the same day.

3. Petitioner is in custody for the past 20 days. This

petition is not opposed.

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 for the like sum to

the satisfaction of the court concerned, on the

following conditions :

(i) Petitioner shall report before the Investigating

BA NO.3339/10 2

Officer on every Monday and Thursday

between 10 a.m. and 1 p.m. until further

orders.

(ii) In case the petitioner is involved in any

offence of similar nature, his bail is liable to

be cancelled.

Petition is allowed.

K.HEMA, JUDGE.

tgs