IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2936 of 2008()
1. SUGATHAN, S.O.VELAYUDHAN, IDAYUILAPPURA
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY EXCISE
... Respondent
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No.2936 of 2008
-----------------------------------------
Dated this the 28th day of May, 2008
O R D E R
This petition is for bail.
2. Petitioner is first accused. The alleged offence is under
Section 57(a) of the Abkari Act. Petitioner is in custody since
25.4.2008 onwards for more than one month. According to learned
counsel for petitioner, petitioner is innocent of the allegations
made. The toddy seized from the shop allegedly contained “ethyl
alcohol” which is an inevitable ingredient of liquor. The “addition”
of ethyl alcohol cannot be said to be adulteration, it is contended.
3. Learned Public Prosecutor submitted that he has no
objection in granting bail to the petitioner on conditions. In the
above circumstances, petitioner is granted bail on the following
conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of the
court below.
ii) Petitioner shall report before the investigating officer on
every Monday between 10 AM and 1 PM until further orders.
BA.2936/08 2
iii. In case the petitioner is involved in any offence of similar
nature, the bail is liable to be cancelled.
Petition is allowed.
K.HEMA, JUDGE
vgs.