High Court Kerala High Court

M.Venugopalan vs State Of Kerala on 1 July, 2010

Kerala High Court
M.Venugopalan vs State Of Kerala on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3925 of 2010()


1. M.VENUGOPALAN, S/O.SANTHAYYA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :01/07/2010

 O R D E R
                              K. HEMA, J
                           ----------------------
                       B.A.No.3925 OF 2010
                    -----------------------------------
              Dated this the 1st day of July, 2010


                               O R D E R

This petition is for bail.

2. The alleged offences is under section 55(a) of Abkari Act.

According to prosecution, on 28.5.2010 at about 8.45 pm,

petitioner was found transporting 19.53 litres of Indian Made

Foreign Liquor in an autorikshaw.

3. Petitioner was arrested on 28.5.20010. He is in custody

for the past 35 days. This petition is not opposed. Learned public

prosecutor submitted that no other case is reported against

petitioner. On hearing both sides, I am satisfied that bail can be

granted on conditions. Hence the following order is passed:

Petitioner shall be released on bail on his

executing a bond for Rs. 25,000/- with two

solvent securities each for the like amount to the

satisfaction of the learned Magistrate, on

following conditions:

1) Petitioners shall report before the

B.A. No.3925/10 2

investigating officer on every Monday, and
Thursday between 10 AM and 1 PM.

2) In case petitioner is involved in other crime
of similar nature, the bail is liable to be
cancelled.

This petition is allowed.

K. HEMA, JUDGE.

Sou.