High Court Kerala High Court

Vinodan vs State Of Kerala Through The Excise on 15 October, 2008

Kerala High Court
Vinodan vs State Of Kerala Through The Excise on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6288 of 2008()


1. VINODAN, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE EXCISE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :15/10/2008

 O R D E R
                             K.HEMA, J.
                -------------------------------------------------
                         B.A.No.6288 of 2008
                -------------------------------------------------
             Dated this the 15th day of October, 2008


                                O R D E R

This petition is for bail.

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

8(2) of Abkari Act. According to prosecution, petitioner was

found in possession of 400 litres of wash, which was kept for

manufacturing illicit arrack. Five litres of arrack was also

seized. Petitioner was arrested only on 16.9.2008 since he ran

away. Petitioner is in custody for the past 29 days.

3. Learned public prosecutor submitted that he has no

objection in granting bail to the petitioner, but, stringent

conditions may be imposed.

Hence, bail is granted to the petitioner 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 Magistrate Court concerned.

(ii) Petitioner shall report before the Investigating Officer

on every alternate day between 10 a.m. and 1 p.m.

until further orders.

BA No.6288/08 2

(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