IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6157 of 2008()
1. REMESAN, 35 YEARS, S/O.BHASKARAN
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
For Petitioner :SRI.P.V.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :16/10/2008
O R D E R
K. HEMA, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 6157 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of October,2008
O R D E R
Petition for bail.
2. The alleged offences are under sections 55(b) and (g)
and 8(2) of the Abkari Act. According to prosecution, petitioner
along with another accused (A1) was found distilling arrack on
22-8-2007. 60 litres of arrack and 545 litres of wash and utensils
were seized from the spot. The 1st accused was arrested from the
spot and the 2nd accused ran away. Petitioner is the 2nd accused
and he was arrested on 9-9-208.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail, but stringent conditions may be
imposed.
4. Hence, petitioner shall be released on bail on his
executing a bond for Rs.25,000/- with two solvent sureties each
for the like amount to the satisfaction of the learned Magistrate,
on the following conditions:-
1) Petitioner shall report before the
Investigating Officer on every Monday,
Wednesday and Saturday between 10
a.m. and 1 p.m. until further orders.
2) Petitioner shall not commit any offence
BA 6157 /08 -2-
while on bail and in case breach of this
condition, bail is liable to be cancelled.
This petition is allowed.
K.HEMA, JUDGE.
mn.