IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 163 of 2009()
1. BIJU, S/O. SUNI @ THAMPI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :22/01/2009
O R D E R
K. HEMA, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 163 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 22nd day of January,2009
O R D E R
Petition for bail.
2. The alleged offence is under section 8(2) of the Abkari
Act. According to prosecution, petitioner was found
transporting five litres of arrack on 16-12-2008 and he was
arrested on 19-12-2008.
3. Learned Public Prosecutor submitted that petitioner is
involved in four other cases from 2004 to 2007 and hence,
stringent conditions may be imposed while granting bail, but he
has no objection in granting bail .
4. On hearing both sides, I am satisfied that bail can be
granted to petitioner on conditions.
5. Hence, petitioner shall be released on bail on his
executing a bond for Rs.50,000/- 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 alternate
day between 10 a.m. and 1 p.m. until
further orders.
2) Petitioner shall not commit any offence
BA 163/2009 -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.