IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3855 of 2008()
1. PHALGUNAN, S/O. SANKARAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.S.MOHANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :13/06/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 3855 of 2008
-----------------------------------------
Dated this the 13th day of June, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(a) of the Abkari
Act. Petitioner was arrested while he was found allegedly selling
Indian made foreign liquor on 9.5.2008 and he is in custody since
then. The article seized is 1.300 litres of Indian made foreign liquor.
Learned Public Prosecutor submitted that the petitioner is involved
in other three cases registered under Section 15C of the Abkari Act
for consuming liquor in public place and fine was imposed in those
cases.
3. Petitioner is in custody for the past more than one month.
This petition is not opposed.
Hence, petitioner is granted bail on the following terms and
conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the
court below.
Iii). In case the petitioner is involved in any offence of similar
nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.