IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7138 of 2008()
1. HARIKUMAR, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.SUNIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :24/11/2008
O R D E R
K.HEMA, J.
---------------------------------------------
B.A.No.7138 of 2008
---------------------------------------------
Dated this the 24th November, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 55(i) of Abkari
Act. According to prosecution, petitioner was found engaged in
sale of 3.25 litres of Indian made foreign liquor. Glass, currency
notes etc. were also seized from his residence. Petitioner was
arrested on the same day on 6.11.2008 and he is in custody since
then.
3. Learned public prosecutor submitted that he has no
objection in granting bail on conditions.
On hearing both sides, I am satisfied that bail can be
granted to the petitioner and hence, the following order is
passed:
Petitioner is granted bail on his executing bond for
Rs.25,000/- with two solvent sureties each for like
sum to the satisfaction of the Magistrate Court
concerned on the following conditions:
(i) Petitioner shall report before the
Investigating Officer on every Monday and
BA No.7138/2008 2
Thursday between 10 a.m. and 1 p.m. until
further orders.
(ii) 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