High Court Kerala High Court

Kamalasanan vs State Of Kerala on 17 June, 2010

Kerala High Court
Kamalasanan vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3648 of 2010()


1. KAMALASANAN, S/O. CHELLAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :17/06/2010

 O R D E R
                                K.HEMA, J.
                            ------------------
                        B.A. No. 3648 of 2010
                  ------------------------------------
                Dated this the 17th day of June, 2010

                                O R D E R

Petition for bail.

2. The alleged offence is under Section 55(i) of the Abkari Act.

According to prosecution, petitioner was found engaged in the sale of

Indian Made Foreign Liquor on 01.06.2010 at about 5.15 P.M. One litre

of Indian Made Foreign Liquor was seized from his possession and he

was arrested from the spot.

3. Petitioner is in custody for the past 17 days. This petition is

not opposed.

4. 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.10,000/- with two solvent sureties each

for the 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 Thursday,
between 10 A.M. and 1 P.M., until further
orders.

ii) In case, petitioner is involved in any similar
offence, bail is liable to be cancelled.

This petition is allowed.

K. HEMA, JUDGE
ln